Gujarat High Court
Shakti vs Chandubhai on 25 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/1541/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1541 of 2009
With
SPECIAL
CRIMINAL APPLICATION No. 1613 of 2009
=========================================================
SHAKTI
GOPAL VASHISHT (COL) ESSAR STEEL LIMITED & 8 - Applicant(s)
Versus
CHANDUBHAI
RAVJIBHAI AHIR & 1 - Respondent(s)
=========================================================
Appearance :
NANAVATI
ASSOCIATES for
Applicant(s) : 1 - 9.
MR SP MAJMUDAR for Respondent(s) : 1,
Mr
L R Pujari, Addl.PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/03/2010
ORAL
ORDER
(COMMON)
Heard
the learned Advocates for the parties.
RULE.
Mr Prabhav Mehta, learned Advocate waives service of Notice of
Rule for the respondent No.1 in Special Criminal Application No.1541
of 2009 and respondent No.2 in Special Criminal Application No.1613
of 2009. Learned APP waives service of Rule for the
respondent-State. The stay granted earlier to continue till further
orders in both these matters.
[ANANT S DAVE J.]
msp
Top