Gujarat High Court High Court

Manager vs State on 18 November, 2010

Gujarat High Court
Manager vs State on 18 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7911/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7911 of 2003
 

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


 

MANAGER,
NADIAD PEPOLE CO-OP. BANK LTD. & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DF AMIN for
Applicant(s) : 1 - 3. 
MR KP RAVAL, APP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2, 
MR AR GUPTA for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/11/2010 

 

 
 
ORAL
ORDER

1. The
present application under Section 482 of the Criminal Procedure Code
has been preferred by the applicants-original accused to quash the
impugned Complaint/FIR, being Criminal Case No. 166/2003, registered
with Nadiad Police Station dated 20/09/2003.

2. Today,
when the present application is taken up for further hearing, it is
reported by the learned advocates appearing on behalf of the
respective parties that during pendency of the present application,
the Investigating Officer had completed the investigation and
had already filed ‘C; Summary report before the learned
Magistrate and, therefore, now the proceedings are pending before the
learned Magistrate in view of the ‘C’ Summary report submitted by the
Investigating Officer, and, therefore, it is for the learned
Magistrate to consider the same in accordance with law.

3. It
is reported by Shri Gupta, learned advocate appearing on behalf of
respondent no. 2-original complainant that he has no objection if the
‘C’ Summary report submitted by the Investigating Officer is
accepted. The aforesaid shall be considered by the learned
Magistrate while considering whether to accept the ‘C’ Summary report
submitted by the Investigating Officer or not. The same shall be
considered by the learned Magistrate in accordance with law on its
own merits.

4. In
view of the above, the present application is disposed of.
Ad-interim relief granted earlier stands vacated forthwith. Rule is
discharged.

(M.R.

SHAH, J.)

siji

   

Top