Gujarat High Court
Gruh vs Oza on 24 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/768820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7688 of 2008
==================================================
GRUH
FINANCE LTD. - Applicant
Versus
OZA
YOGENDRAKUMAR NATWARLAL AND ANOTHER - Respondents
==================================================Appearance
:
MR VIKRAM SINGH FOR M/S SINGHI
& CO for the Applicant.
MR CB GUPTA for Respondent : 1.
MR
AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for Respondent :
2.
==================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/10/2008
ORAL
ORDER
Heard
the learned Advocates of both the sides and considered the reasons
assigned in the judgment rendered by the learned Judge.
Taking
into account the aforesaid facts and circumstances, leave to appeal,
in my considered view, is required to be granted. Hence, the
application is allowed. Leave to appeal, as prayed for, is granted.
The application stands disposed of accordingly.
[H.
B. ANTANI, J.]
/shamnath
Top