Gujarat High Court Case Information System
Print
CR.MA/1084520/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10845 of 2008
=========================================================
MANGALDAS
JIVABHAI PATEL PARTNER - UNIQ RUBBER PRODUCT - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AU CHAUHAN for Applicant(s) : 1,
MR KT DAVE
APP for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/08/2008
ORAL
ORDER
This
application under Section 482 of the Code of Criminal Procedure, 1973
is filed against the concurrent findings of the facts recorded by the
courts below.
It
is not disputed that the applicant herein had issued the cheques and
upon presentation by the payee the cheques were returned with the
endorsement insufficient funds in the account .
In
the aforesaid premises, in any manner it cannot be said that the
orders passed by the courts below are illegal or without jurisdiction
and no interference is called for by this Court.
No
error of law or jurisdictional error is committed by the courts below
while passing the impugned orders.
In
view of the above, this Criminal Misc. Application is rejected.
(ANANT S. DAVE, J.)
*pvv
Top