Gujarat High Court
Ghanshyam vs State on 12 September, 2008
Gujarat High Court Case Information System Print CR.MA/1757/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 1757 of 2008 ========================================================= GHANSHYAM FINANCE LIMITED - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR HARNISH V DARJI for Applicant(s) : 1, Mr I M Pandya, Addl.PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 12/09/2008 ORAL ORDER
Heard the learned advocate for the
applicant.
In
the opinion of this court, the appeal requires consideration. Hence,
leave to appeal is granted. The application is accordingly allowed.
[M.D.
SHAH, J.]
msp
Top