Gujarat High Court Case Information System
Print
CR.MA/11130/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11130 of 2007
=========================================
SHAKAR
ELECTICS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
ASHOK N PARMAR for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/06/2008
ORAL
ORDER
1. Leave
to amend the cause title.
2. Heard
Mr. A.N. Parmar, learned advocate for the applicant.
3. The
learned advocate for the applicant has drawn the attention of the
Court to the communication dated 11th February, 2005
addressed by Shri S.K. Bali, Manager Punjab National Bank,
Navrangpura, Ahmedabad ? respondent No.2 herein, wherein it is
stated that the accused No.1 has repaid the entire loan amount with
interest, hence, no amount remains to be recovered from the accused.
4. It
is submitted that in the circumstances, the Bank is no longer
interested in prosecuting the complaint any further.
5. Considering
the submissions advanced by the learned advocate for the applicant,
issue Rule returnable on 4th July, 2008.
6. Mrs.
M.L. Shah, learned Additional Public Prosecutor waives service of
notice of rule on behalf of respondent No.1 ? State of Gujarat.
Direct
service is permitted qua respondent No.2.
(HARSHA
DEVANI, J.)
shekhar/-
Top