Gujarat High Court Case Information System
Print
CR.RA/561/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 561 of 2009
=============================================
SATINDERPAL
SINGH AHUJA-PARTNER BOMBAY FANCY TEXTILE COMPANY - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR RJ GOSWAMI for Applicant(s)
: 1,
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
MR AY KOGJE for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/04/2010
ORAL
ORDER
Heard
Mr. R.J.Goswami, learned advocate for the applicant and Ms. Krupa
Pednekar for Mr. A.Y. Kogje, learned advocate for respondent No.2.
Considering
the order dated 14.9.2009 and what is recorded therein, no counter is
filed and, therefore, at this stage law laid down in the case of
Harman Electronics Private Limited and Anr. v. National Panasonic
India Private Limited [(2009) 1 SCC 720], will govern subject
matter of this case.
Hence,
Rule returnable on 22nd June, 2010. Mr. Shivang Shukla,
learned APP, waives service of rule on behalf of respondent No.1.
Interim
relief in terms of para 8(c).
[ANANT
S. DAVE, J.]
//smita//
Top