Gujarat High Court High Court

Yogesh vs State on 5 August, 2008

Gujarat High Court
Yogesh vs State on 5 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/363420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3634 of 2008
 

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


 

YOGESH
SHANTILAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1, 
MR RC
KODEKAR APP for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s)
: 2, 
MR AJ SHASTRI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

Learned
APP states that charge sheet is filed in this matter.

Besides,
the amount of loan is also outstanding.

Powers
under Section 482 of the Code of Criminal Procedure cannot be
exercised by this Court, at this stage.

Accordingly,
this Criminal Misc. Application is rejected.

Notice
discharged.

(ANANT S. DAVE, J.)

*pvv

   

Top