Gujarat High Court High Court

Hitesh vs Proprietor on 20 July, 2010

Gujarat High Court
Hitesh vs Proprietor on 20 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6695/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6695 of 2010
 

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

 

HITESH
SUMANTLAL SHAH - Applicant(s)
 

Versus
 

PROPRIETOR
OF MEHUL TRADERS, MEHUL RAJENDRAPRASAD SHUKLA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1, 
MR PARTH
DIVYESHWAR for Respondent(s) : 1, 
MS MINI NIAR, APP for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 20/07/2010 

 

 
 
ORAL
ORDER

Mr.

Parth Divyeshwar states that he is appearing on behalf of the
respondent No.1.

Heard.

Leave to appeal is granted. Application stands disposed of. Rule is
made absolute.

(Z.K.SAIYED,
J.)

sas

   

Top