Gujarat High Court Case Information System
Print
CR.MA/2288/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2288 of 2011
=========================================
KAILASBEN
BHARATBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
TEJAS M BAROT for
Applicant(s) : 1 - 2.
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/03/2011
ORAL
ORDER
1. It
is submitted by Mr.Barot, learned Advocate that complaint is lodged
with Anand Police Station against present applicants along with other
accused for the offence punishable under section 406, 120 and 114 of
the Indian Penal Code and subsequently thereafter investigation is
over and charge sheet is filed and Criminal Case No.7942 of 1999 is
pending before the learned Chief Judicial Magistrate, Anand.
2. It
is submitted by Mr.Barot, learned Advocate that present applicants
are bona fide purchaser and they have not played any role in
committing crime. As per the complaint, accused nos.2 and 3 were
guarantors of accused no.1 and there was charge of Kalupur Commercial
Bank, Anand on the disputed property. It is submitted by Mr.Barot
that applicants were not aware above this transaction.
3. The
criminal case is very old. In view of above, learned Chief Judicial
Magistrate, Anand is hereby directed to decide Criminal Case No.7942
of 1999 as early as possible preferably within a period of 3(three)
months from the date of receipt of present order.
4. With
above observations, present application is disposed. Direct service
is permitted.
[M.D.Shah,
J.]
satish
Top