Gujarat High Court
Mr vs Ms. Falguni Patel on 4 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/14879/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14879 of 2007
To
CRIMINAL
MISC.APPLICATION No. 14881 of 2007
with
CRIMINAL
MISC.APPLICATION No. 10731 of 2007
======================================
SHANTILAL
KHETSIBHAI PATEL,THRO'PARTNER, CERAMIC PARADISE & others
Versus
STATE
OF GUJARAT & another
======================================
Appearance :
MR
MA PAREKH for Applicant
Ms. Falguni Patel, APP for Respondent
No.1
MR JM BUDDHBHATTI for Respondent
No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/08/2008
COMMON
ORAL ORDER
Admitted
position is that cheques were issued and instructions were passed on
to the Bank not to clear them and the amount remains outstanding.
There is no dispute about the figure and signature of the petitioner
on the cheques. All other aspects can be looked into by the learned
Magistrate and the defence, if any, can also be raised before the
learned Magistrate.
No
case is made out.
Rejected.
Notice in each application stands discharged.
(ANANT
S. DAVE, J.)
(swamy)
Top