Gujarat High Court High Court

Sudarshansingh vs State on 25 January, 2011

Gujarat High Court
Sudarshansingh vs State on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/115/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 115 of 2011
 

 
 
=========================================================

 

SUDARSHANSINGH
LAXMANSINGH RAVAT & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AY KOGJE for
Applicant(s) : 1 - 2. 
MR JK SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

ORAL
ORDER

Counsel
for the petitioners submitted that on a private complaint, learned
Magistrate straightway issued non-bailable warrant without even
recording any reason why such a course was adopted. He further
submitted that petitioner No.1 presented himself before the
learned Magistrate and applied for bail which was also refused before
he was taken in custody. He submitted that while still in custody,
the petitioners were compelled to pay an amount of Rs.5 lacs in
cash to the complainant and to issue two posted-dated cheques dated
22.1.2011 and 22.3.2011 totaling to Rs.10 lacs. Counsel for the
petitioners further stated that even the first cheque has not yet
been presented for realization.

Notice
returnable on 15th February 2011. In the meantime,
respondent No.2 shall not present the said two cheques for
realization with their bank.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top