Gujarat High Court
Bhikhabhai vs Pareshbhai on 3 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/14550/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14550 of 2009
With
CRIMINAL
MISC.APPLICATION No. 14555 of 2009
=============================================
BHIKHABHAI
MANGALBHAI VALAND - Applicant(s)
Versus
PARESHBHAI
THAKORBHAI PATEL & 1 - Respondent(s)
=============================================
Appearance :
MR
NIRAV C THAKKAR for Applicant(s) : 1,
MR LR PUJARI & MR
KARTHIK PANDYA APPs for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/03/2010
ORAL
ORDER
Learned
counsel for the applicant places reliance on the decision of this
Court in the case of Mahendrakumar Tulsibhai Patel v. State of
Gujarat [2008(1) GLH 196] and submits that applicant neither has
drawn any cheque from his account nor signed, and therefore, his case
squarely covered by the aforesaid decision.
Considering
the above facts and circumstances of the case, Rule.
Interim
relief granted earlier to continue till final disposal of the
applications.
[Anant
S. Dave, J.]
*pvv
Top