Gujarat High Court High Court

Kandarpbhai vs Harjitsinh on 19 January, 2011

Gujarat High Court
Kandarpbhai vs Harjitsinh on 19 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/63/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No.63 of 2011
 

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

 

KANDARPBHAI
NAREDRABHAI JANI - Applicant(s)
 

Versus
 

HARJITSINH
VIJAYSINH SOLANKI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
FB BRAHMBHATT for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR DC SEJPAL, APP
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 19/01/2011 

 

ORAL
ORDER

Counsel for the
petitioner submitted that though the cheque was bounced and the
complaint is lodged in the year 1998, the petitioner was never served
with the summons. On his behalf, as per the petitioner, some
unauthorized person appeared before the court. With respect to the
same also the petitioner has raised a grievance. Counsel for the
petitioner further submitted that the complaint is based on
allegations that the petitioner was the Managing Director of
Fortune Computers Private Limited. The record, however, suggests
that the petitioner has nothing to do with the said private limited
company. Company is registered under the Companies Act, 1956 and,
therefore, its records are before the Registrar of Companies.

Considering
the submissions made, NOTICE returnable 17.02.2011. Ad-interim relief
in terms of Paragraph No.9 (C). Direct service is permitted.

Sd/-

[AKIL
KURESHI, J]

Bhavesh*

   

Top