Gujarat High Court High Court

Criminal Misc.Application No. … vs Ms Nandni Joshi Ld. App For on 31 March, 2011

Gujarat High Court
Criminal Misc.Application No. … vs Ms Nandni Joshi Ld. App For on 31 March, 2011
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 474 of 2005



     --------------------------------------------------------------
     ALPESH AMRUTBHAI PATEL
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 474 of 2005
          MR HASMUKH C PATEL for Petitioner No. 1
          MS NANDNI JOSHI ld. APP for Respondent No. 1


     --------------------------------------------------------------


               CORAM : HON'BLE MR.JUSTICE A.L.DAVE


               Date of Order: 01/02/2005


ORAL ORDER

The allegations against the applicant is that of
having purchased the goods involved at half the market
price, against which the case of the applicant is that he
is bona fide purchaser. The matter is under
investigation and at this stage, this Court is,
therefore, not inclined to exercise discretion in favour
of the applicant. Application stands rejected at this
stage without prejudice to the right of the applicant to
prefer an application for bail after filing of
charge-sheet.

(A.L.Dave,J.)

(vipul)