Gujarat High Court High Court

State vs Food on 21 June, 2011

Gujarat High Court
State vs Food on 21 June, 2011
Author: Z.K.Saiyed,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.AO/22302/0104	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2230 of 2010
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

FOOD
SPECIALTIES LTD & 6 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HL JANI, APP for Appellant(s) : 1 - 2. 
None for Opponent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/06/2011  
 
ORAL ORDER

On
26.4.2011 this matter was heard at length and time was sought by
learned APP.

Heard
Mr.H.L.Jani, learned APP. He has relied upon the decision delivered
in the case of State of Gujarat Vs. Mohanlal Valji, 1993(1) GLH

661.

I
have perused the papers and gone through the submissions made by
Mr.Jani, learned APP.

Appeal
is Admitted.

Issue
bailable warrant in a sum of Rs.5,000/- (Rupees Five Thousand Only)
to respondents Nos.2, 3, 5 to 7 returnable on 9.8.2011.

(Z. K. SAIYED,
J.)

kks

   

Top