Gujarat High Court Case Information System
Print
CR.MA/15916/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15916 of 2010
In
CRIMINAL
MISC.APPLICATION No. 15054 of 2010
=========================================
THE
GUJARAT INDUSTRIAL CO-OPERATIVE BANK,THRO'KARTIK R PATEL -
Applicant(s)
Versus
HELICOT
INDUSTRIES, THRO'PROPRIETOR, SUBODHBHAI N PANCHAL & 1 -
Respondent(s)
=========================================
Appearance :
MR
JB DASTOOR for
Applicant(s) : 1,
MR SUNIL M AGRAWAL for Respondent(s) : 1,
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/02/2011
ORAL
ORDER
Heard
Mr.J.B. Dastoor, learned counsel for the applicant, Mr.Sunil
Agrawal, learned counsel for the respondent No.1 and Mr.H.L. Jani,
learned Additional Public Prosecutor for respondent No.2-State.
Mr.Agrawal
has opposed the present application and has contended that first
Leave to Appeal should be decided and thereafter only delay may be
condoned.
I
have perused the papers and submission advanced by learned counsel
for the parties. Today, Criminal Miscellaneous Application No.15054
of 2010, i.e. application for leave to appeal, is also on the Board
for hearing. Therefore, contention raised by Mr.Agrawal is of no
substance.
In
view of the averments made in the application, present application
is allowed in terms of paragraph 6(b). Rule is made absolute
accordingly.
(Z.
K. Saiyed, J)
Anup
Top