Gujarat High Court High Court

Chandrakant vs State on 19 February, 2010

Gujarat High Court
Chandrakant vs State on 19 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/290/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 290 of 2010
 

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

 

CHANDRAKANT
K TAINANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NISHITH P THAKKAR for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner submitted that the petitioner is
neither signatory to the cheque nor the account from which such
cheque is drawn is in the name of the petitioner individually or
jointly.

Issue
notice returnable on 19th March 2010.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top