Gujarat High Court High Court

M/S vs State on 18 July, 2008

Gujarat High Court
M/S vs State on 18 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2107/2006	 2/ 2	ORDER 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CRIMINAL APPLICATION Nos. 2107 of 2006
 

To


 

SPECIAL
CRIMINAL APPLICATION No. 2110 of 2006  
 


 

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

 

M/S.
DIGVIJAY CEMENT COMPANY- LTD., - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

 

 
Appearance
: 
MR
AR GUPTA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
TS NANAVATI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
 
ORAL
ORDER

Ms.Neeta
Pandit, learned advocate appearing for Mr.A.R.Gupta, learned advocate
appearing for the original complainant and Mr.Ankur Oza, learned
advocate appearing for Mr.T.S.Nanavati, learned advocate appearing
for the respondent No.2-original accused had submitted that their
clients will fully co-operate the trial court in early disposal of
the main complaints within the time limit that may be fixed by this
Court and they will not ask for unnecessary adjournments and there
shall not be any further occasion of extension of time.

Considering
the above, time to decide and dispose of the respective complaints is
extended upto 31st December, 2008. No further extension
shall be granted. Registry to send the writ to the trial court
immediately.

(
M.R. SHAH, J. )

syed/

   

Top