Gujarat High Court High Court

Kalpesh vs Jalaram on 18 April, 2011

Gujarat High Court
Kalpesh vs Jalaram on 18 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/421/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 421 of 2011
 

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

 

KALPESH
SHAMBHULAL THAKKER & 1 - Applicant(s)
 

Versus
 

JALARAM
MERCENTILE CO-OPERATIVE CREDIT SOCIETY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAV A MEHTA for
Applicant(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 1,
3, 
MR BD KARIA for Respondent(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

Learned advocate Mr.U.D.Mehta for learned advocate Mr.Karia requested
for some time to enable the respondent to place the reply on the
record of the case. At his request, S.O. to 15.6.2011. Interim
relief granted earlier to continue till further orders.

(M
D SHAH, J.)

syed/

   

Top