Gujarat High Court High Court

Nileshwari vs The on 4 March, 2010

Gujarat High Court
Nileshwari vs The on 4 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/87/2009	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CRIMINAL
APPEAL No. 87 of 2009
 


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


NILESHWARI
M SHAH OWNER & PROPRIETOR OF - Appellant(s)
 


Versus
 


STATE
OF GUJARAT & 3 - Opponent(s)
 

========================================= 
Appearance
: 
MR
SJ GAEKWAD for Appellant(s) : 1, 
MR MG NANAVATY, ADDL.PUBLIC
PROSECUTOR for Opponent(s) : 1, 
MR TUSHAR N VYAS for Opponent(s) :
2 - 3. 
RULE SERVED for Opponent(s) :
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/03/2010 

 

 
 
ORAL
ORDER

The
arguments were advanced at length by both the sides. In the midst of
arguments, Shri Tushar N. Vyas, learned advocate for the respondent
Nos.2 and 3, sought time in order to examine and make his submission
in respect of possibility of exercise of power under Section 391 of
the Criminal Procedure Code. S.O to 25th March, 2010.

(S. R.

Brahmbhatt, J. )

sudhir

   

Top