Gujarat High Court High Court

Criminal Revision Application … vs Public Prosecutor For on 2 August, 2010

Gujarat High Court
Criminal Revision Application … vs Public Prosecutor For on 2 August, 2010
Author: R.P.Dholakia,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL REVISION APPLICATION No 311 of 2002
      WITH
      CRIMINAL REVISION APPLICATION No 312 of 2002



     --------------------------------------------------------------
     M/S PRATAP ASSOCIATES
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Revision Application No. 311 of 2002
          MR AD SHAH for Petitioner No. 1-2
          PUBLIC PROSECUTOR for Respondent No. 1
          MR UTPAL M PANCHAL for Respondent No. 2


     --------------------------------------------------------------


               CORAM : MR.JUSTICE R.P.DHOLAKIA


               Date of Order: 25/11/2002


COMMON ORAL ORDER

Heard Mr.AD Shah learned counsel appearing on
behalf of the petitioner in both Criminal Revision
Applications.

Mr.AD Shah seeks time with a view to verify the
deposit receipts and submitting reply given by the
petitioner – original accused pursuant to the notice
received under Sec.138 of Negotiable Instrumetns Act from
the complainant.

Hence, S.O. to 10/12/2002.

(R.P. DHOLAKIA, J.)

RAFIK