Gujarat High Court
Yogesh vs State on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/363420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3634 of 2008
=========================================================
YOGESH
SHANTILAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) : 1,
NOTICE SERVED for Respondent(s)
: 2,
MR AJ SHASTRI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/08/2008
ORAL
ORDER
Learned
APP states that charge sheet is filed in this matter.
Besides,
the amount of loan is also outstanding.
Powers
under Section 482 of the Code of Criminal Procedure cannot be
exercised by this Court, at this stage.
Accordingly,
this Criminal Misc. Application is rejected.
Notice
discharged.
(ANANT S. DAVE, J.)
*pvv
Top