Gujarat High Court High Court

Hetal vs Suresh on 26 October, 2010

Gujarat High Court
Hetal vs Suresh on 26 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13051/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13051 of
2010 
=========================================================

 

HETAL
Y PATEL - SENIOR MANAGER (FINANCE) - Applicant(s)
 

Versus
 

SURESH
HEMENDAS NEBHNANI - THRO' P O A HOLDER, LAJVANTI & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K KANANI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
PUBLIC PROSECUTOR
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 26/10/2010 

 

ORAL
ORDER

1. The
learned Counsel for the petitioner submitted that the cheque in
question was not returned on account of ‘Insufficient
Funds’,
the impugned complaint is, therefore, not maintainable. In any case,
the petitioner had always been and is, still, ready and willing to
pay the cheque amount.

2. Considering
the submissions made, issue NOTICE,
making it returnable on 30TH
NOVEMBER, 2010. Learned APP, waives service of notice on
behalf of respondent No.2-State.

3. Ad-interim-relief
in
terms of Para-8(C).

Direct service is permitted.

(AKIL
KURESHI, J.)

Umesh/

   

Top