Gujarat High Court High Court

Bhikhabhai vs Pareshbhai on 3 March, 2010

Gujarat High Court
Bhikhabhai vs Pareshbhai on 3 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14550/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14550 of 2009
 

With


 

CRIMINAL
MISC.APPLICATION No. 14555 of 2009
 

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


 

BHIKHABHAI
MANGALBHAI VALAND - Applicant(s)
 

Versus
 

PARESHBHAI
THAKORBHAI PATEL & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
NIRAV C THAKKAR for Applicant(s) : 1, 
MR LR PUJARI & MR
KARTHIK PANDYA APPs for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/03/2010 

 

ORAL
ORDER

Learned
counsel for the applicant places reliance on the decision of this
Court in the case of Mahendrakumar Tulsibhai Patel v. State of
Gujarat
[2008(1) GLH 196] and submits that applicant neither has
drawn any cheque from his account nor signed, and therefore, his case
squarely covered by the aforesaid decision.

Considering
the above facts and circumstances of the case, Rule.

Interim
relief granted earlier to continue till final disposal of the
applications.

[Anant
S. Dave, J.]

*pvv

   

Top