Gujarat High Court High Court

Jai vs State on 10 May, 2011

Gujarat High Court
Jai vs State on 10 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5215/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5215 of 2011
 

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

 

JAI
KARSANBHAI UKANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR GUPTA for
Applicant(s) : 1, 
MR LR PUJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/05/2011 

 

ORAL
ORDER

Heard
learned advocate Mr.A.R.Gupta for the petitioner. It is submitted by
him that without joining the company the present respondent
complainant lodged complaint only against the present petitioner,
director of the company and so complaint is not tenable under the
provisions of the Negotiable Instruments Act. It is submitted by
learned advocate for the petitioner that the matter is pending before
the Larger Bench of the Hon’ble Apex Court for considering the point
whether without joining the company the director can be prosecuted
or not.

Notice
returnable on 27.6.2011. Learned APP Mr.L.R.Pujari waives service
of notice on behalf of respondent No.1-State. Interim relief in terms
of para 15(b) is granted. Direct service is permitted.

(M
D SHAH, J.)

syed/

   

Top