Gujarat High Court High Court

Maheshkumar vs Jogesh on 24 September, 2010

Gujarat High Court
Maheshkumar vs Jogesh on 24 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11041/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11041 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 318 of 2010
 

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

 

MAHESHKUMAR
PUSHOTTAMDAS PANDYA - Applicant(s)
 

Versus
 

JOGESH
KRUSHNAKANT RAWAL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAL M PANDYA for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR KARTIK PANDYA,
APP PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/09/2010 

 

 
 
ORAL
ORDER

The
applicant is original complainant. Respondent is the accused who has
been convicted by two Courts below for offence under Section 138 of
the Negotiable Instruments Act. By order dated 16.8.2010 only on the
ground that respondent had agreed to repay the cheque amounts in
installments, he was continued on bail, Through , this application it
is pointed out that he has not fulfilled his promise. He has not
adhered to the schedule of repayment.

Under
the circumstances, main matter i.e. Criminal Revision Applications
no. 318 and 320 of 2010 be placed for final hearing on admission
board on 8.10.2010. If by that date and till then the installments as
fallen due as promised by the respondents are not paid, I will
consider cancelling his bail.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top