Gujarat High Court
Baroda vs State on 25 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/395/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 395 of 2011
=========================================
BARODA
CITY CO-OPERATIVE BANK LTD - THRO' JAYANTIKUMAR MOTIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SP MAJMUDAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/02/2011
ORAL
ORDER
Heard
learned Advocate for the applicant.
Notice
returnable on 14.03.2011.
Mr.L.R.Poojari,
learned APP waives service of notice on behalf of respondent no.1 –
State.
Direct
service is permitted.
[M.D.Shah,
J.]
satish
Top