Gujarat High Court
Dipakkumar vs Secretary on 8 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/626/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 626 of 2010
=============================================
DIPAKKUMAR
KIRTILAL SHAH & 1 - Applicant(s)
Versus
SECRETARY
& 2 - Respondent(s)
=============================================
Appearance :
MR
PS CHAMPANERI for Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for
Respondent(s) : 1, 1.2.1,1.2.2
None for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/04/2010
ORAL
ORDER
Mr.
P.S. Champaneri, learned advocate for the petitioners, submits that
the petitioner have retired from partnership firm as early as on
21.11.1997 and at the relevant point of time No Dues Certificate was
also issued and thereafter the petitioners have never applied in any
loan transaction and in spite of the above, the petitioners are
arraigned as accused.
In
view of the above, issue notice returnable on
24.04.2010.
[Anant
S. Dave, J.]
*pvv
Top