Gujarat High Court High Court

Bhupesh vs Ashokkumar on 13 January, 2010

Gujarat High Court
Bhupesh vs Ashokkumar on 13 January, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/762/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 762 of 2009
 

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

 

BHUPESH
JAYANTILAL SHAH - Applicant(s)
 

Versus
 

ASHOKKUMAR
P GUPTA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DJ PANCHAL for
Applicant(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1, 
MR
LR PUJARI, APP for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
ORDER

It
is submitted by learned advocate for the petitioner that in pursuance
of the order of this Court, the petitioner has already deposited the
amount before the trial Court. It is also submitted by him that
during the course of the day, necessary affidavit will be placed on
record with regard to the deposit and non-refusal of the notice by
the orig.complainant. S.O. To 18.2.2010.

(M.D.Shah, J.)

Sreeram.

   

Top