Gujarat High Court High Court

Gujarat vs State on 12 May, 2010

Gujarat High Court
Gujarat vs State on 12 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/534/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 534 of 2009
 

 
=================================================


 

GUJARAT
NARMADA VALLEY FERTILIZERS CO LTD - Applicant
 

Versus
 

STATE
OF GUJARAT & 6 - Respondents
 

=================================================
 
Appearance : 
MR. MIHIR
JOSHI WITH MR. PRABHAV MEHTA for NANAVATI
ASSOCIATES for Applicant:
 

MR.
RC KODEKAR, Ld. APP for Respondent: 1, 
MR RS SANJANWALA for
Respondents : 2 - 4. 
NOTICE UNSERVED for Respondent : 5, 
MR.D
K.PUJ for Respondent : 6, 
NOTICE SERVED BY DS for Respondent :
7, 
MR DHARMESH V SHAH for Respondent :
7, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

There
is general consensus among the counsels for disposing of the matter
by giving appropriate time for the trial Court to conclude the trial,
without prejudice to the rights & contentions of the parties.
The statement of consensus is reduced into writing which is taken on
record, which reads thus:

The
Respondents accused will co-operate in the proceedings, subject to
all their rights and contentions, to ensure that the trial
proceedings are concluded within one year from today. The
respondents-accused reserve their right to initiate proceedings for
discharge and/or quashing of the complaint.

Order
accordingly. The matter is disposed of accordingly without making
any observation on merits. Notice discharged.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top