Gujarat High Court High Court

Amit vs Varsana on 28 January, 2011

Gujarat High Court
Amit vs Varsana on 28 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1001/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1001 of 2011
 

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

 

AMIT
BIRENDRAKUMAR SINHA - Applicant(s)
 

Versus
 

VARSANA
ISPAT LTD - THRO' DIPAK ARORA (AUTHORISED OFFICER, & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANSHIN H DESAI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR DC SEJPAL, APP
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/01/2011 

 

 
 
ORAL
ORDER

Leave
to amend.

Counsel
for the petitioner submitted that though when the cheques were issued
on behalf of the company, petitioner was holding the post of
Vice-president, when the cheques were deposited for realization on
6.7.2009, the petitioner had already resigned with effect from
27.6.2009.

Considering
the submissions made, issue notice returnable on 25.2.2011.

Ad
interim relief in terms of para. 21(C).

(Akil
Kureshi,J.)

(raghu)

   

Top