Gujarat High Court High Court

Jayanta vs State on 30 June, 2010

Gujarat High Court
Jayanta vs State on 30 June, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6314/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6314 of 2010
 

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

 

JAYANTA
S/O KALLOL ROY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HD RANA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/06/2010 

 

 
 
ORAL
ORDER

Learned
Counsel Mr. Rana for the applicant has contended that the question of
Rs.24 lacs is involved in the matter and the applicant is trying to
settle the matter with the complainant franchisee as well as with the
students and he is hopeful that the matter will be amicably settled.
He, therefore, prays for time.

At
his request, S.O. to 6th July, 2010.

(Z.K.SAIYED,
J.)

sas

   

Top