Gujarat High Court High Court

Saveesons vs State on 20 October, 2011

Gujarat High Court
Saveesons vs State on 20 October, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15065/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15065 of 2011
 

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

 

SAVEESONS
INTRACHEMS PVT.LTD -THRO' NIRAVBHAI AJAYBHAI MEHT & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
SVRAJUASSOCIATES
for
Applicant(s) : 1 - 2.MR. BHADRISH S RAJU for Applicant(s) : 1 -
2. 
MR. K.P.RAVAL, APP for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 20/10/2011 

 

 
 
ORAL
ORDER

Notice
to the Respondents returnable
on 24.11.2011, in light of the averments made and the judgment in
case of Aneeta Hada v.
Godfather Travels and Tours Private Limited,
(2008) 13 SCC 703.

Learned
APP Mr.K.P.Raval waives service of Notice for Respondent No.1-State
of Gujarat.

Ad
interim relief in terms of paragraph 7(b) is granted till then qua
the Applicants.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top