Gujarat High Court High Court

Bina vs State on 17 November, 2008

Gujarat High Court
Bina vs State on 17 November, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13831/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13831 of 2008
 

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

 

BINA
BALASUBRAMANIAM (MD) REVATI SPINNING MILLS LTD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KS NANAVATI, SR.ADVOCATE, with MR. PRABHAV MEHTA, FOR NANAVATI
ASSOCIATES for
Applicant(s) : 1, 
MR SP HASURKAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

Rule.

Mr. S.P. Hasurkar, waives service of Rule on behalf of the
respondent- State.

Heard
Mr. K.S.Nanavati for the applicant and Mr. Hasurkar, learned APP for
the respondent State.

Mr.

Hasurkar, learned APP, at the out-set, submitted that as yet no FIR
has been registered and only summons have been issued to the present
applicant as part of preliminary inquiry. He has stated that the
summons was issued to the applicant as the applicant was not
available at his office when the police has visited the office of the
applicant. He has further stated, on instruction, that the police is
presently not contemplating arrest of the applicant and in the event
the police deems it necessary to arrest the applicant after
considering the material gathered during the preliminary inquiry,
advance notice will be given to the applicant.

In
view of this statement made at the bar by the learned APP, on
instruction, this application is disposed of as not having been
pressed with a direction that if the police decides to arrest the
applicant, prior notice of 10 days shall be given to the applicant.

This
application is accordingly disposed of as not pressed, at this stage.
Rule discharged. D.S. Permitted.

(Z.K.SAIYED,
J.)

sas

   

Top