Gujarat High Court High Court

Mr vs Ms. Falguni Patel on 4 August, 2008

Gujarat High Court
Mr vs Ms. Falguni Patel on 4 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14879/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14879 of 2007
 

To


 

CRIMINAL
MISC.APPLICATION No. 14881 of 2007
 

with
 

CRIMINAL
MISC.APPLICATION No. 10731 of 2007
 

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

SHANTILAL
KHETSIBHAI PATEL,THRO'PARTNER, CERAMIC PARADISE & others
 

Versus
 

STATE
OF GUJARAT & another
 

======================================
 
Appearance :
 

MR
MA PAREKH for Applicant 
Ms. Falguni Patel, APP for Respondent
No.1 
MR JM BUDDHBHATTI for Respondent
No.2 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 04/08/2008 

 

COMMON
ORAL ORDER

Admitted
position is that cheques were issued and instructions were passed on
to the Bank not to clear them and the amount remains outstanding.
There is no dispute about the figure and signature of the petitioner
on the cheques. All other aspects can be looked into by the learned
Magistrate and the defence, if any, can also be raised before the
learned Magistrate.

No
case is made out.

Rejected.

Notice in each application stands discharged.

(ANANT
S. DAVE, J.)

(swamy)

   

Top