Gujarat High Court
Rajeshbhai vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/148/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 148 of 2010
=========================================================
RAJESHBHAI
PARSHOTAMBHAI VEKARIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NISHITH P THAKKAR for
Applicant(s) : 1,
MR KP RAWAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/02/2010
ORAL
ORDER
It
is the case of the petitioner that he is willing to pay up the entire
amount of cheque without accepting the criminal liability and that
therefore, complaint should be quashed.
Only
on this ground, I do not find it appropriate to issue notice to the
respondents particularly, when cheque amount is as meager as
Rs.1950/-. If the petitioner shows his bona fide before the Courts
below, same shall be taken into account.
The
petition is disposed of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top