Gujarat High Court
D vs Gautam on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2503/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2503 of 2009
In
CRIMINAL
MISC.APPLICATION No. 2500 of 2009
=========================================================
D
D THAKOR FOOD INSPECTOR - Applicant(s)
Versus
GAUTAM
MILK PVT LTD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KI SHAH for
Applicant(s) : 1,
MR ASHISH M DAGLI for Respondent(s) : 1 - 3.
MR.
H.L. JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/03/2011
ORAL
ORDER
Considering
the facts and averments made in the application, this application is
allowed. Delay caused in filing criminal appeal is hereby condoned.
Rule is made absolute.
(Z.K.SAIYED,J.)
Vahid
Top