Gujarat High Court Case Information System
Print
CR.MA/8448/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8448 of 2011
In
CRIMINAL
MISC.APPLICATION No. 4242 of 2011
=========================================
JAYESH
TRADERS,THRO'PROPRIETOR,JAYESHKUMAR PRANJIVANDAS MODI - Applicant(s)
Versus
VANDAN
SALT INDUSTRIES,THRO'PROPRIETOR, PANKAJ MANSUKHLAL MO & 1 -
Respondent(s)
=========================================
Appearance :
MR
KASHYAP R JOSHI for
Applicant(s) : 1,
MR NV GANDHI for Respondent(s) : 1,
MR HL
JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/08/2011
ORAL
ORDER
Heard
Mr.Kashyap R. Joshi, learned counsel for the applicant and Mr.H.L.
Jani, learned Additional Public Prosecutor for respondent
No.2-State. Though served, neither respondent No.1 nor his counsel
is present.
In
view of averments made in the application, present application is
allowed in terms of paragraph No.12(B). Delay of 14 days caused in
preferring the Special Leave to Appeal against the judgment and
order dated 29th December, 2010 passed by the learned 3rd
Additional Chief Judicial Magistrate, Bharuch in Criminal Case
No.6132 of 2007 is hereby condoned. Rule is made absolute.
(Z.
K. Saiyed, J)
Anup
Top