Gujarat High Court High Court

Ajitpalsinh vs State on 27 January, 2011

Gujarat High Court
Ajitpalsinh vs State on 27 January, 2011
Author: Akil Kureshi,&Nbsp;
   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