Gujarat High Court High Court

Of vs A on 9 November, 2011

Gujarat High Court
Of vs A on 9 November, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1508/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1508 of 2011
 

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


 

HARSHAD
SHAH - FORMAR DIRECTOR
 

OF
SHIVAM MULTI SERVICES PVT. - Applicant(s)
 

Versus
 

EDELWEISS
STOCK BROKING LTD.
 

A
PUBLIC LTD. COMPANY & 3 - Respondent(s)
 

=======================================================
Appearance : 
MR
SALIL M THAKORE for Applicant(s) : 1, 
MR SP MAJMUDAR for
Respondent(s) : 1, 
MR PP MAJMUDAR for Respondent(s) : 1, 
MR BJ
TRIVEDI for Respondent(s) : 2, 
MR JT TRIVEDI for Respondent(s) :
2, 
MS JIGNASA B TRIVEDI for Respondent(s) : 2, 
NOTICE SERVED BY
DS for Respondent(s) : 3, 
PUBLIC PROSECUTOR for Respondent(s) :
4, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 09/11/2011
 

ORAL
ORDER

Learned
counsel, Mr.Salil Thakore tenders draft amendment and requests for
short adjournment. However, learned counsel, Mr.Majmudar has stated
that he will require some time to take instruction.

Therefore
with consent, the matter is adjourned to 18 th
November, 2011.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top