Gujarat High Court High Court

Husseni vs State on 25 January, 2010

Gujarat High Court
Husseni vs State on 25 January, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1623/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1623 of 2008
 

In


 

CRIMINAL
APPEAL No. 941 of 2008
 

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

 

HUSSENI
COTTON PROCESSORS PVT.LTD. THRO YUSUFALI SAIYADALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAD D BUCH for
Applicant(s) : 1, 
MR. M.G. NANAVATI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR. BHAWESH HAJARI,for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 25/01/2010
 

 
ORAL
ORDER

Rule:

Mr. M.G. Nanavati, learned APP for respondent no. 1 and Mr. Bhawesh
Hajari learned advocate for respondent no. 2 waives service of notice
of rule on behalf of the respondents.

Considering
the averments made in the application delay of 9 days caused in
preferring the above appeal is hereby condoned.

Rule
made absolute.

(Z.K.SAIYED,J.)

pawan

   

Top