Gujarat High Court High Court

Kailasben vs State on 23 March, 2011

Gujarat High Court
Kailasben vs State on 23 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2288/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2288 of 2011
 

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

KAILASBEN
BHARATBHAI PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
TEJAS M BAROT for
Applicant(s) : 1 - 2. 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/03/2011 

 

ORAL
ORDER

1. It
is submitted by Mr.Barot, learned Advocate that complaint is lodged
with Anand Police Station against present applicants along with other
accused for the offence punishable under section 406, 120 and 114 of
the Indian Penal Code and subsequently thereafter investigation is
over and charge sheet is filed and Criminal Case No.7942 of 1999 is
pending before the learned Chief Judicial Magistrate, Anand.

2. It
is submitted by Mr.Barot, learned Advocate that present applicants
are bona fide purchaser and they have not played any role in
committing crime. As per the complaint, accused nos.2 and 3 were
guarantors of accused no.1 and there was charge of Kalupur Commercial
Bank, Anand on the disputed property. It is submitted by Mr.Barot
that applicants were not aware above this transaction.

3. The
criminal case is very old. In view of above, learned Chief Judicial
Magistrate, Anand is hereby directed to decide Criminal Case No.7942
of 1999 as early as possible preferably within a period of 3(three)
months from the date of receipt of present order.

4. With
above observations, present application is disposed. Direct service
is permitted.

[M.D.Shah,
J.]

satish

   

Top