Gujarat High Court
Ratansinh vs State on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/213220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2132 of 2008
=========================================================
RATANSINH
PRATAPSINH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
UM SHASTRI for Applicant(s) : 1 (absent)
MR RC
KODEKAR APP for Respondent(s) : 1,
MR VIJAL P DESAI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/08/2008
ORAL
ORDER
When
the matter is called out for hearing, none present for the applicant.
Heard
learned APP, Mr.Kodekar and Mr.Desai, learned counsel for the
respondent No.2.
It
is an admitted fact that for the amount due and payable by the
applicant, cheque issued by him was returned with an endorsement of
‘insufficient fund’.
In
that view of the matter, no interference is called for by this Court,
at this stage, in exercise of power under Section 482 of the Code
Criminal Procedure, 1973.
Accordingly,
this Criminal Misc. Application is rejected.
Notice
discharged.
(ANANT S. DAVE, J.)
*pvv
Top