Gujarat High Court High Court

Mahesh vs State on 5 April, 2011

Gujarat High Court
Mahesh vs State on 5 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2841/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2841 of 2011
 

In


 

CRIMINAL
APPEAL No. 2676 of 2008
 

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

MAHESH
KUBERBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P. P. BHATT
		
	

 

 
 


 

Date
: 05/04/2011
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.

Kirit L. Patel, Branch Manager of Dena Gujarat Gramin Bank, Traswad,
Tal. Vadnagar, is present before the Court. At his request the
matter is kept on 11th April 2011,
so as to enable him to produce the relevant papers like, the Bank
Statement of the borrower and also the Scheme under which, he was
granted loan of Rs.1,30,000/- on 18th
July 2008.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top