Gujarat High Court
Rahul vs State on 26 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5482/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5482 of 2011
=========================================================
RAHUL
CHATURBHAI VAGHASIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AR GUPTA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/04/2011
ORAL
ORDER
Learned
advocate for the petitioner is permitted to place the documents on
record.
Learned
advocate for the petitioner submits that the petitioner is citizen of
USA and he is nominal Director in the company and at relevant time
also, he was not in India. He also submits that the cheque was signed
by original accused no.2- Jamnadas Karshanbhai Ukani.
Notice
and notice as to interim relief returnable on 21.6.2011. Learned APP
Ms.Shah waives service of notice for respondent no.1. In the
meanwhile, ad-interim relief in terms of paragraph 13(b) qua the
present petitioner is granted till then. Direct service is permitted.
(
M.D.Shah, J )
srilatha
Top