Gujarat High Court
Madanlal vs Hareshbhai on 10 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/2665/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2665 of 2008
=========================================================
MADANLAL
T PRAJAPATI, MANAGER DWARKESH TREDING COMPANY - Applicant(s)
Versus
HARESHBHAI
GHANSHYAMBHAI SEVKANI,PROP.OF JAYAMBE TREDERS, - Respondent(s)
=========================================================
Appearance
:
MR.SUBHASH
G BAROT for
Applicant(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MRS FD
PATEL, ADDL.PUBLIC PROSECUTOR for Respondent
No.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/07/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Subhash G. Barot for the applicant and learned
A.P.P. Mrs. F.D.Patel for opponent No.2-State. Opponent No.1 is duly
served but none has appeared.
2. It
appears that the complaint has been dismissed on the ground that the
person who had lodged the complaint had no authority.
3. It
is submitted that the complainant had produced authority letter in
the trial court and it was duly proved and exhibited.
4. In
view of above, leave to appeal is granted. Application stands
disposed of accordingly.
(Bankim
N. Mehta, J.)
sudhir
Top