Gujarat High Court High Court

Narayan vs State on 14 June, 2010

Gujarat High Court
Narayan vs State on 14 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/273/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 273 of 2010
 

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

NARAYAN
TRADING COMPANY - THRO' ASHWINBHAI CHANDULAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR ARPIT A KAPADIA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/06/2010 

 

ORAL
ORDER

Heard
Mr. Arpit Kapadia, learned advocate for the applicant.

Rule
returnable on 22nd
July, 2010. Mr. Kartik Pandya, learned APP, waives service of rule
on behalf of respondent No.1.

[ANANT
S. DAVE, J.]

//smita//

   

Top