Gujarat High Court High Court

Jitendra vs State on 23 October, 2008

Gujarat High Court
Jitendra vs State on 23 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5792/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5792 of 2008
 

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

JITENDRA
BABULAL DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR BHARAT JANI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2, 
MR VIRAL M PANDYA for Respondent(s)
: 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
 
ORAL
ORDER

It
is submitted by learned advocate Mr.Viral M.Pandya for respondent
No.2 that he will file a detailed affidavit with reference to the
payment made by the respondent No.2 before the Bank.

It
is submitted by learned advocate Mr.Bharat Jani for the applicant
that if the respondent No.2 moves before the Bank on Monday, then
Bank may provide all the statement of accounts to respondent No.2.
S.O. to 18th November, 2008.

(M.D.Shah,
J.)

sudhir

   

Top