Gujarat High Court Case Information System
Print
CR.MA/1271620/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12716 of 2005
=========================================================
PARAGBHAI
C.PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
BS PATEL for Respondent(s) : 2,
MRS RANJAN B PATEL for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/03/2009
ORAL
ORDER
Mr.
Majmudar learned advocate, appearing for the petitioner submits that
the proceedings involved in this application arose from the alleged
non-payment of the dues of the bank. He, further submitted that
subsequently dues have been paid and the bank has given
Certificate/No Objection Certificate that if the proceedings of
complaint No. 3724 of 2003, 292 of 2005 and 982 of 2003 are quashed
and set aside and the bank does not want to continue with the said
criminal proceedings.
Mr.
Majmudar learned advocate for the petitioner, however clarified that
so far as this application is concerned it relates to only one of
the aforesaid complaints i.e. complaint C.R. No. I-292 of 2005.
He
also submitted that he had a talk with the learned advocate
appearing for the respondent bank and he needs some tome to get
confirmation. He, therefore, requests for some time.
Hence,
S.O. to 26.3.2009.
(K.M.THAKER,J.)
Suresh*
Top