Gujarat High Court High Court

Lakshmna vs Tata on 14 August, 2008

Gujarat High Court
Lakshmna vs Tata on 14 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1078620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10786 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 554 of 2008
 

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

 

LAKSHMNA
MEKA - Applicant(s)
 

Versus
 

TATA
CHEMICALS LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MS.ML SHAH APP
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 14/08/2008 

 

ORAL
ORDER

Rule
returnable on 20.08.2008. Ms.M.L.Shah, learned A.P.P. waives service
of Rule on behalf of respondent No.2-State. Direct service is
permitted today.

[H.B.ANTANI,
J.]

Hitesh

   

Top