Gujarat High Court Case Information System
Print
CR.A/216/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 216 of 2010
=========================================================
DAHYABHAI
GIRDHARBHAI PANCHAL PROP. GUJARAT FORKLIFT SERVICE - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI for
Appellant(s) : 1,
MS MINI NAIR, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
None for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/02/2010
ORAL
ORDER
Heard
Mr. Harnish Darji, learned counsel appearing for the appellant.
Mr.
Darji has vehemently contended that the learned Trial Judge has not
considered the oral as well as documentary evidence produced on the
record in a proper manner. He has also read over Consent Terms
(Exhibit 9), which is on record, and it appears from the said
Consent Terms that there was a contract between the parties for sale
and purchase of machinery. Mr. Darji has also vehemently contended
that this is a fit case for admission.
In
view of the same, Registry is directed to call for Record and
Proceedings so as to reach this Court on or before 19th
February 2010 and place the Appeal for hearing of admission on 23rd
February 2010.
(Z.
K. Saiyed, J)
Anup
Top