Gujarat High Court High Court

Swetal vs Radhika on 1 September, 2008

Gujarat High Court
Swetal vs Radhika on 1 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/377/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 377 of 2008
 

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

SWETAL
K DESAI CHIEF EXECUTIVE OFFICER - Applicant(s)
 

Versus
 

RADHIKA
METALS AND MINERALS & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR RAMESH K
SHAH for Applicant(s) : 1, 
SERVED BY RPAD -
(N) for Respondent(s) : 1 - 2. 
Mr. K. T Dave Addl. PUBLIC
PROSECUTOR for Respondent(s) :
3, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
ORAL
ORDER

In
this application following prayers are made for exercise of power
under Article 226 of the Constitution of India and 482 of the Code
of Criminal Procedure,1973.

A) Be
pleased to direct the respondents not to file any criminal
proceeding under section 138 of the Negotiable Instruments Act, 1881
under section 420 of I.P.C for the cheque if an amount of Rs
8,53900/-).

B) Pending
the hearing and disposal of this writ petition, the respondents be
restrained by an order of this Hon’ble Court, not to file any
criminal proceedings against the petitioner under section 138 of N.I
Act 1881 or under section 420 of IPC.

Such
prayer cannot be granted. No interference is called for at this
stage hence, it is rejected.

(Anant
S. Dave,J.)

mary//

   

Top