Gujarat High Court High Court

Madhupura vs State on 14 November, 2011

Gujarat High Court
Madhupura vs State on 14 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8104/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8104 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 811 of 2007
 

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

 

MADHUPURA
MERCANTILE CO.OP.BANK LTD. - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AVANI S MEHTA for
Applicant(s) : 1, 
MR MAULIK NANAVATI, APP for Respondent(s) :
1, 
MR MC BAROT for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the applicant, learned APP for the respondent
No.1 and learned Advocate for respondent No.2.

Heard.

In the facts and circumstances of the case delay is condoned. Rule
made absolute.

(Z.K.SAIYED,
J.)

sas

   

Top