Gujarat High Court High Court

Vilaskumar vs State on 26 August, 2010

Gujarat High Court
Vilaskumar vs State on 26 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3910/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3910 of 2010
 

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

VILASKUMAR
SHIVAJI PATIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
JL HAJARE for Applicant
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/04/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate for the applicant.

It
is submitted that the amount of consideration of Rs.6,50,001/- as
referred to in the sale deed dated 22.5.2009 was paid to the
complainant and necessary entries were also recorded in the pass-book
of the applicant. It is further submitted that the impugned complaint
is nothing but abuse of process of law.

Issue notice returnable on 12.5.2010.

Ad-interim
relief in terms of paragraph 6(c).

Learned
APP waives service of notice on behalf of respondent No.1.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top