Gujarat High Court Case Information System
Print
SCR.A/154/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 154 of 2011
=========================================================
AJITPALSINH
CHABRA - M/S. FRINTECH INC (AUTHORISED SIGNATORY - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/01/2011
ORAL
ORDER
Counsel
for the petitioner submitted that though on couple of occasions
previously, the petitioner had remained absent, on the last date of
hearing i.e. 30th November 2010 his advocate had moved an
application for exemption from his personal appearance and the
learned Magistrate while rejecting this application, issued
non-bailable warrant. He submitted that the petitioner has cooperated
with the trial and will continue to do so.
Issue
notice of final disposal returnable on 24th February 2011.
In the meantime, there shall be stay against execution of the order
of non-bailable warrant dated 30th November 2010 on
condition that the petitioner shall remain present before the court
on the next date of hearing of the trial and shall continue to do so
on every subsequent occasions except on being granted exemption.
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top