Gujarat High Court Case Information System
Print
CR.MA/4669/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4669 of 2010
=========================================================
JAYANTIBHAI
KANTILAL CHOKSHI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
HARDIK A DAVE for
Applicant(s) : 1,
Mr S J Shukla, Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/05/2010
ORAL
ORDER
Heard
Mr H A Dave, learned Advocate for the applicant.
It
is submitted that the report submitted by the Chartered Accountants
dated 17.9.2004 to the Registrar of Cooperative Societies,
Gandhinagar in the conclusion named Ex-Chairman and the Chartered
Accountant for committing fraud through various borrowers’ accounts.
So far as the applicant is concerned, for the amount of Rs. 30.33
lakhs as mentioned in para 4 of the report, he has already paid the
amount and facing separate proceedings which are pending and the
above amount is being paid by installments.
Considering
the above,
NOTICE
returnable on 24th June, 2010. Meanwhile, Ad-interim
relief in terms of para 8 [c]. Direct service is permitted.
To
be heard with Criminal Misc. Application No.3497 of 2010.
[ANANT S DAVE, J.]
msp
Top