Gujarat High Court Case Information System
Print
SCR.A/115/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 115 of 2011
=========================================================
SUDARSHANSINGH
LAXMANSINGH RAVAT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AY KOGJE for
Applicant(s) : 1 - 2.
MR JK SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/01/2011
ORAL
ORDER
Counsel
for the petitioners submitted that on a private complaint, learned
Magistrate straightway issued non-bailable warrant without even
recording any reason why such a course was adopted. He further
submitted that petitioner No.1 presented himself before the
learned Magistrate and applied for bail which was also refused before
he was taken in custody. He submitted that while still in custody,
the petitioners were compelled to pay an amount of Rs.5 lacs in
cash to the complainant and to issue two posted-dated cheques dated
22.1.2011 and 22.3.2011 totaling to Rs.10 lacs. Counsel for the
petitioners further stated that even the first cheque has not yet
been presented for realization.
Notice
returnable on 15th February 2011. In the meantime,
respondent No.2 shall not present the said two cheques for
realization with their bank.
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top