Gujarat High Court
Amit vs Varsana on 28 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/1001/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1001 of 2011
=========================================================
AMIT
BIRENDRAKUMAR SINHA - Applicant(s)
Versus
VARSANA
ISPAT LTD - THRO' DIPAK ARORA (AUTHORISED OFFICER, & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Applicant(s) : 1,
None for Respondent(s) : 1,
MR DC SEJPAL, APP
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/01/2011
ORAL
ORDER
Leave
to amend.
Counsel
for the petitioner submitted that though when the cheques were issued
on behalf of the company, petitioner was holding the post of
Vice-president, when the cheques were deposited for realization on
6.7.2009, the petitioner had already resigned with effect from
27.6.2009.
Considering
the submissions made, issue notice returnable on 25.2.2011.
Ad
interim relief in terms of para. 21(C).
(Akil
Kureshi,J.)
(raghu)
Top