Gujarat High Court
Rameshchandra vs State on 21 April, 2010
Gujarat High Court Case Information System Print SCR.A/2226/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 2226 of 2009 ====================================== RAMESHCHANDRA AMBALAL JOSHI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ====================================== Appearance : MR MTM HAKIM for Applicant Mr. Shivang Shukla, Additional Public Prosecutor, for respondent No.1 ====================================== CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 21/04/2010 ORAL ORDER
Heard
the learned counsel for the applicant and learned APP.
Learned
counsel for the applicant submits that presentation of the cheque in
question by the complainant was beyond the period of statutory limit
of six months.
In
spite of service, nobody appears on behalf of respondent No.2.
Considering
the facts and circumstances of the case, Rule.
Ad-interim
relief in terms of paragraph 18(B).
Learned
APP waives service on behalf of respondent No.1.
S.O.
to 23.7.2010.
(ANANT
S. DAVE, J.)
(swamy)
Top