Gujarat High Court High Court

Mangaldas vs State on 21 August, 2008

Gujarat High Court
Mangaldas vs State on 21 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1084520/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10845 of 2008
 

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


 

MANGALDAS
JIVABHAI PATEL PARTNER - UNIQ RUBBER PRODUCT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AU CHAUHAN for Applicant(s) : 1, 
MR KT DAVE
APP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/08/2008 

 

 
 
ORAL
ORDER

This
application under Section 482 of the Code of Criminal Procedure, 1973
is filed against the concurrent findings of the facts recorded by the
courts below.

It
is not disputed that the applicant herein had issued the cheques and
upon presentation by the payee the cheques were returned with the
endorsement insufficient funds in the account .

In
the aforesaid premises, in any manner it cannot be said that the
orders passed by the courts below are illegal or without jurisdiction
and no interference is called for by this Court.

No
error of law or jurisdictional error is committed by the courts below
while passing the impugned orders.

In
view of the above, this Criminal Misc. Application is rejected.

(ANANT S. DAVE, J.)

*pvv

   

Top