Gujarat High Court
Hetal vs Suresh on 26 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/13051/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13051 of
2010
=========================================================
HETAL
Y PATEL - SENIOR MANAGER (FINANCE) - Applicant(s)
Versus
SURESH
HEMENDAS NEBHNANI - THRO' P O A HOLDER, LAJVANTI & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
RAJESH K KANANI for
Applicant(s) : 1,
None for Respondent(s) : 1,
PUBLIC PROSECUTOR
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/10/2010
ORAL
ORDER
1. The
learned Counsel for the petitioner submitted that the cheque in
question was not returned on account of ‘Insufficient
Funds’,
the impugned complaint is, therefore, not maintainable. In any case,
the petitioner had always been and is, still, ready and willing to
pay the cheque amount.
2. Considering
the submissions made, issue NOTICE,
making it returnable on 30TH
NOVEMBER, 2010. Learned APP, waives service of notice on
behalf of respondent No.2-State.
3. Ad-interim-relief
in
terms of Para-8(C).
Direct service is permitted.
(AKIL
KURESHI, J.)
Umesh/
Top