Gujarat High Court High Court

Jitendrakumar vs Patel on 10 July, 2008

Gujarat High Court
Jitendrakumar vs Patel on 10 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7364/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7364 of 2007
 

In


 

CRIMINAL
APPEAL No. 924 of 2007
 

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

 

JITENDRAKUMAR
GYANCHAND JAIN PROPRIETOR -MARKET-YARD, UNJHA - Applicant(s)
 

Versus
 

PATEL
AMRUTLAL PITAMBARDAS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PT JASANI for
Applicant(s) : 1, 
MR MAHENDRA K PATEL for Respondent(s) : 1, 
MRS
FD PATEL,ADDL.PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 10/07/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.P.T.Jasani for the applicant,learned advocate Mr.
Mahendra K. Patel for respondent No.1 and learned A.P.P. Mrs.
F.D.Patel for respondent No.2.

2. Learned
A.P.P. Mrs. F.D.Patel waives service of notice on behalf of
respondent No.2.

3. It
appears from the compilation that the main defence of the respondent
accused was that when the cheque in question was given, he was not
the partner. It appears that after filing of the complaint, two
partners out of four partners filed suit for dissolution of the firm
and account. Therefore, the question is whether on the date of
accrual of cause of action, respondent was partner in the firm or
not. Hence, leave to appeal is granted. Application stands disposed
of accordingly.

(Bankim
N. Mehta, J.)

sudhir

   

Top