Gujarat High Court
The vs Modi on 22 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11627/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11627 of 2007
=========================================================
THE
PEOPLES CO-OPERATIVE CREDIT SOCIETY LIMITED,THRO'MANAGER -
Applicant(s)
Versus
MODI
CHANDRIKABEN HARNESHKUMAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UTKARSH B JANI for
Applicant(s) : 1,
MR NK MAJMUDAR for Respondent(s) : 1,
MR
NEHAL R JOSHI for Respondent(s) : 1,
MR LR PUJARI ASST. PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/09/2008
ORAL
ORDER
Today,
the matter was called out twice and both the times Mr. Joshi, learned
Advocate for respondent No.1 was not present. However, Mr. Jani,
learned Advocate for the applicant was present both the times.
In
the opinion of this Court, the appeal requires consideration. Hence,
leave to appeal is granted. Application is accordingly allowed.
(M.D.
Shah, J.)
Umesh/
Top