Gujarat High Court High Court

Sudhaben vs Pravinchandra on 7 September, 2010

Gujarat High Court
Sudhaben vs Pravinchandra on 7 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1444/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1444 of 2010
 

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

 

SUDHABEN
W/O ANILBHAI SHAH - Applicant(s)
 

Versus
 

PRAVINCHANDRA
MAGANLAL MEHTA - I/C. REGINAL MANAGEMENT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ADIL MEHTA for
Applicant(s) : 1, 
MRKJPANCHAL for Respondent(s) : 1, 
MR KARTIK
PANDYA ADDL PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/09/2010 

 

 
ORAL
ORDER

Counsel
for the petitioner submitted that the petitioner is a lady who was
merely acting as the Director in the Bank and she has not committed
any offence. With respect to the above averments, at this stage, I do
not express any opinion. Allowing the investigation to carry on,
however, it is provided that the petitioner shall not be arrested
without permission of the Court.

Rule.

To
be placed for further hearing on completion of the investigation for
which it will be open for the either side to file a note before the
Registry.

(
AKIL KURESHI, J. )

kailash

   

Top