Gujarat High Court High Court

Krishna vs State on 15 April, 2011

Gujarat High Court
Krishna vs State on 15 April, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/4/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 4 of 2011
 

 
 
=========================================
 

KRISHNA
CHEMICALS - MANAN JITENDRABHAI MEHTA (PARTNER) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR
MAYUR RAJGURU for Applicant(s) : 1, 
MR DC SEJPAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

On
the condition that the petitioner shall deposit a sum of Rs.10,000/-
towards costs with the Registry before the returnable date, issue
notice returnable on 10.2.2011. In the meantime, if the petitioner
prays for pending proceedings, before the learned Magistrate, it
shall be adjourned.

(Akil
Kureshi, J. )

sudhir

   

Top