Gujarat High Court
Rameshchandra vs State on 21 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/2226/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2226 of 2009
======================================
RAMESHCHANDRA
AMBALAL JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
MTM HAKIM for Applicant
Mr.
Shivang Shukla, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/04/2010
ORAL
ORDER
Heard
the learned counsel for the applicant and learned APP.
Learned
counsel for the applicant submits that presentation of the cheque in
question by the complainant was beyond the period of statutory limit
of six months.
In
spite of service, nobody appears on behalf of respondent No.2.
Considering
the facts and circumstances of the case, Rule.
Ad-interim
relief in terms of paragraph 18(B).
Learned
APP waives service on behalf of respondent No.1.
S.O.
to 23.7.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top