Gujarat High Court High Court

========================================= vs None For on 22 March, 2010

Gujarat High Court
========================================= vs None For on 22 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2229/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2229 of 2009
 

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

KAHAN
ENTERPRISE - THRO' HARSHADKUMAR RAJNIKANT SHAH 

 

Versus
 

NEWTON
ENGINEERING AND CHEMICALS LIMITED & 3 

 

========================================= 
Appearance
: 
MRCHIRAGBPATEL for
Appellant 
None for Respondent Nos. 1 - 3. 
MR MC NANAVATI ADDL.
PUBLIC PROSECUTOR for Respondent No.
4 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 22/03/2010 

 

 
ORAL
ORDER

This
Court [Coram: Z. K. Saiyed,J.] vide order dated 11th
November, 2009 granted leave to appeal in Criminal Misc. Application
No.12786 of 2009. This Court perused the Record & Proceedings.
Looking to the defence taken by the accused, respondents No.1 to 3
herein, appeal deserves to be admitted and hence, it is admitted. The
office is directed to send back the Record & Proceedings,
immediately to the trial Court so as to prepare the paper-book.

[
S. R. BRAHMBHATT,J. ]

(vijay)

   

Top