Gujarat High Court High Court

Neesa vs State on 23 February, 2011

Gujarat High Court
Neesa vs State on 23 February, 2011
Author: Sonia Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2239/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2239 of 2006
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 52 of 2006
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1892 of 2006
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 1894 of 2006
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2240 of 2006
 

With


 

CRIMINAL
MISC.APPLICATION No. 4388 of 2007
 

In
SPECIAL CRIMINAL APPLICATION No. 1892 of 2006
 

With


 

CRIMINAL
MISC.APPLICATION No. 4392 of 2007
 

In
CRIMINAL MISC.APPLICATION No. 4392 of 2007
 

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

 

NEESA
LEISURE LTD & 7 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA
for
Applicant(s) : 1 - 8. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI   23rd February 2011
		
	

 

 
 ORAL
ORDER

Learned advocates for the
parties have jointly made a request for adjourning the matters.
Request is granted. Matters are fixed for hearing on 11th
March 2011 at 2:30 pm.

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top