Gujarat High Court High Court

Jayantibhai vs State on 7 May, 2010

Gujarat High Court
Jayantibhai vs State on 7 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4669/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4669 of 2010
 

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


 

JAYANTIBHAI
KANTILAL CHOKSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HARDIK A DAVE for
Applicant(s) : 1, 
Mr S J  Shukla, Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/05/2010 

 

ORAL
ORDER

Heard
Mr H A Dave, learned Advocate for the applicant.

It
is submitted that the report submitted by the Chartered Accountants
dated 17.9.2004 to the Registrar of Cooperative Societies,
Gandhinagar in the conclusion named Ex-Chairman and the Chartered
Accountant for committing fraud through various borrowers’ accounts.
So far as the applicant is concerned, for the amount of Rs. 30.33
lakhs as mentioned in para 4 of the report, he has already paid the
amount and facing separate proceedings which are pending and the
above amount is being paid by installments.

Considering
the above,

NOTICE
returnable on 24th June, 2010. Meanwhile, Ad-interim
relief in terms of para 8 [c]. Direct service is permitted.

To
be heard with Criminal Misc. Application No.3497 of 2010.

[ANANT S DAVE, J.]

msp

   

Top