Gujarat High Court
Krishna vs State on 15 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/4/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 4 of 2011
=========================================
KRISHNA
CHEMICALS - MANAN JITENDRABHAI MEHTA (PARTNER) - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR
MAYUR RAJGURU for Applicant(s) : 1,
MR DC SEJPAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2011
ORAL
ORDER
On
the condition that the petitioner shall deposit a sum of Rs.10,000/-
towards costs with the Registry before the returnable date, issue
notice returnable on 10.2.2011. In the meantime, if the petitioner
prays for pending proceedings, before the learned Magistrate, it
shall be adjourned.
(Akil
Kureshi, J. )
sudhir
Top