Gujarat High Court Case Information System
Print
CR.RA/499/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 499 of 2010
=========================================================
JAYANTIBHAI
CHAGANBHAI PATEL - Applicant(s)
Versus
GHANSHYAMBHAI
THAKORLAL BHATT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV A VYAS for
Applicant(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR KARTIK
PANDYA, APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/10/2010
ORAL
ORDER
Learned
counsel for the petitioner original accused stated that issues have
been resolved between the parties. The petitioner has challenged
conviction under Section 138 of the Negotiable Instruments Act for
dishonour of cheque of Rs. 22,000/-. Entire amount is paid over.
Complainant does not wish to press the charges.
In
view of above developments, conviction dated 19.9.2009 passed by
learned JMFC as upheld by learned Additional Sessions Judge by order
dated 15.9.2010 are quashed. Looking to the smallness of amount, no
order for cost is made.
Disposed
of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top