Gujarat High Court High Court

Indrajit vs State on 27 January, 2010

Gujarat High Court
Indrajit vs State on 27 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5693/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5693 of 2009
 

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

 

INDRAJIT
MAHARAJSHRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GC RAY for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

Petitioner
is original accused No.2. He seeks quashing of complaint at Annexure
C. The complaint is with respect of bouncing of cheque. The
petitioner is shown to be Maharajshri of the institution, accused
No.1 on whose behalf the cheque has been issued. Reading the
complaint as a whole, it cannot be said that no offence is disclosed
against the present petitioner. No case for quashing is made out.
The petition is therefore, dismissed.

(Akil
Kureshi, J.)

(vjn)

   

Top