Gujarat High Court
Dipakkumar vs Secretary on 8 April, 2010
Gujarat High Court Case Information System Print SCR.A/626/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 626 of 2010 ============================================= DIPAKKUMAR KIRTILAL SHAH & 1 - Applicant(s) Versus SECRETARY & 2 - Respondent(s) ============================================= Appearance : MR PS CHAMPANERI for Applicant(s) : 1 - 2. PUBLIC PROSECUTOR for Respondent(s) : 1, 1.2.1,1.2.2 None for Respondent(s) : 2 - 3. ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 08/04/2010 ORAL ORDER
Mr.
P.S. Champaneri, learned advocate for the petitioners, submits that
the petitioner have retired from partnership firm as early as on
21.11.1997 and at the relevant point of time No Dues Certificate was
also issued and thereafter the petitioners have never applied in any
loan transaction and in spite of the above, the petitioners are
arraigned as accused.
In
view of the above, issue notice returnable on
24.04.2010.
[Anant
S. Dave, J.]
*pvv
Top