Gujarat High Court Case Information System
Print
CR.MA/789/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 789 of 2010
=========================================================
DAXESH
BABUBHAI SHROFF & 1 - Applicant(s)
Versus
OM
TEXTILES & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PR ABICHANDANI for
Applicant(s) : 1 - 2.
None for Respondent(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/01/2010
ORAL
ORDER
Notice
of final disposal, returnable on 11.2.2010.
Learned
APP Ms. C.M. Shah waives service of notice on behalf of respondent
No.2
Considering
the submissions made by the Counsel for the petitioners, non bailable
warrant against them shall not be executed on condition that :
The
petitioners shall appear before the learned Magistrate in the
pending proceedings on the next date of hearing and shall continue
to appear unless appearance is exempted by the learned Magistrate.
The
petitioners shall pay cost of Rs. 5000/- which shall be permitted to
be appropriated by the original complainant.
Direct
service to respondent No.1 is permitted.
(Akil
Kureshi,J.)
(raghu)
Top