Gujarat High Court
Bhagwati vs State on 4 October, 2011
Gujarat High Court Case Information System
Print
CR.RA/438/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 438 of 2011
=========================================================
BHAGWATI
DEVELOPERS & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAHESH BHAVSAR for
Applicant(s) : 1 - 2.MR MANISH G JOSHI for Applicant(s) : 1 - 2.
MR
HL JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/10/2011
ORAL
ORDER
Notice
to the respondents returnable on 9.11.2011. Learned APP Mr. HL Jani
waives service of notice for respondent No. 1-State. Ad-interim
relief in terms of para 7(B) regarding deposit of 25% of the amount
of cheque till then.
(Rajesh
H. Shukla, J.)
(hn)
Top