Gujarat High Court High Court

Mohammed vs State on 11 August, 2011

Gujarat High Court
Mohammed vs State on 11 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8468/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8468 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 12084 of 2008
 

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


 

MOHAMMED
SHAFI ISMAILBHAI NAKHWA PATNI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HASHIM QURESHI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 2, 
MR KETAN I ACHARYA for
Respondent(s) : 2, 
MRSBKACHARYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/08/2011 

 

 
 
ORAL
ORDER

This
application is filed praying for directing the Registry of this Court
to ensure that the amount deposited by the applicant herein with the
State Bank of India, Gujarat High Court Complex Branch is transferred
in the name of the Liquidator & Recovery Officer, Shri Veraval
Ratnakar Cooperative Bank Limited (under liquidation) or in the
alternative to direct the Registry and/or State Bank of India to
remit the Fixed Deposit amount of Accounts No.30561384187,
306109996162 and 30572344298 of State Bank of India, High Court
Complex in favour of the applicant herein either by Demand Draft or
cheque to enable the applicant to deposit the said amount with Shri
Veraval Ratnakar Cooperative Bank Limited (under liquidation).

Mr.Qureshi,
learned advocate for the applicant submits that now as per the
resolution passed by the State Government dated 19.5.2010 (Annexure
`C’ to this application), the applicant wants to take advantage of
the scheme and therefore filed this application for transfer of the
said amount.

Considering
the averments made in the application, this application is allowed.
The Registry is directed to ensure that the amount deposited by the
applicant herein with the State Bank of India, Gujarat High Court
Complex Branch is transferred in the name of the Liquidator &
Recovery Officer, Shri Veraval Ratnakar Cooperative Bank Limited
(under liquidation).

(
M.D.Shah, J )

srilatha

   

Top