Gujarat High Court High Court

Harshad vs State on 14 October, 2010

Gujarat High Court
Harshad vs State on 14 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12372/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12372 of
2010 
=========================================================

 

HARSHAD
JAMNADAS GADHIA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL M SOJITRA for
Applicant(s) : 1 - 2. 
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 14/10/2010 

 

ORAL
ORDER

The
learned Counsel for the petitioners submitted that the provisions of
sub-Section(1)of Section 17 of the Securities Contract(Regulation)
Act, 1956, would not apply, since no notification, as required under
the Act, has been issued by the Central Government.

Considering
the submission made, issue NOTICE, making it returnable
on 28TH OCTOBER, 2010.

Mr. J.K. Shah, learned APP, waives service of notice on behalf of
respondent No.1-State.

(AKIL
KURESHI, J.)

Umesh/

   

Top