Gujarat High Court
Trident vs State on 7 May, 2010
Gujarat High Court Case Information System
Print
CR.RA/25/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 25 of 2004
=========================================
TRIDENT
(INDIA) LIMITED THRO' PANKAJBHAI SHREEKRISHNA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
CHETAN K PANDYA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
YOGESH S LAKHANI for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 07/05/2010
ORAL
ORDER
Since
learned counsel for the parties were negotiating for an overall
settlement but it has not materialized, the revision application is
proposed to be argued on merits. S.O. to 18.06.2010 for
that purpose. It may not be treated as part-heard and may be listed
before appropriate Court.
[D.H.WAGHELA,
J.]
Jyoti
Top