Gujarat High Court
Haribhai vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9360/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9360 of
2010
=========================================================
HARIBHAI
LALWANI, ARRAIGNED AS M.D. OF OF YAMUZ ENTERPRISES - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MITUL K SHELAT for
Applicant(s) : 1,
MR MAULIK G NANAVATI, ASST. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/08/2010
ORAL
ORDER
1. The
learned Counsel for the petitioner stated that the petitioner,
original accused No.3, had never been the Managing Director of the
Yamu Panchayat Retail Private Limited. He is, therefore, falsely
involved in the cheque bouncing complaint at Annexure-P-1 ,
bearing Criminal Case No.16610 of 2009, dated 22.07.2009.
2. Considering
the submissions made, issue NOTICE, making it
returnable on 9th
September, 2010. Mr. Maulik G. Nanavati, learned APP, waives
service of notice, on behalf of respondent No.1-State.
3. Ad-interim-relief
in terms of Para-8(D). Direct service is permitted.
(AKIL
KURESHI, J.)
Umesh/
Top