Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashutosh Autofin Pvt. Ltd. ... vs State Of Gujarat
2022 Latest Caselaw 45 Guj

Citation : 2022 Latest Caselaw 45 Guj
Judgement Date : 3 January, 2022

Gujarat High Court
Ashutosh Autofin Pvt. Ltd. ... vs State Of Gujarat on 3 January, 2022
Bench: Rajendra M. Sareen
      R/CR.MA/7767/2021                                   ORDER DATED: 03/01/2022




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

              R/CRIMINAL MISC.APPLICATION NO. 7767 of 2021

                     In R/CRIMINAL APPEAL NO. 593 of 2021
                                     With
                       R/CRIMINAL APPEAL NO. 593 of 2021
==========================================================
ASHUTOSH AUTOFIN PVT. LTD. FINANCE OFFICE THRO AUTHORISED
          PERSON SANJAYKUMAR JIVABHAI RATHOD
                           Versus
                   STATE OF GUJARAT
==========================================================
Appearance:
MR KUNAL S SHAH(5282) for the Applicant(s) No. 1
MR M A CHAUHAN(11262) for the Respondent(s) No. 2
MR MANAN MEHTA, ADDL PUBLIC PROSECUTOR(2) for the
Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE RAJENDRA M. SAREEN

                                   Date : 03/01/2022

                                    ORAL ORDER

Order in Criminal Misc. Application:

1. This is an application by the applicant - original complainant under Section 378(4) of the Code of Criminal Procedure, 1973, seeking leave of this Court to present an appeal against the judgment and order of acquittal, passed by the learned 4th Additional Chief Judicial Magistrate, Himmatnagar dated 20.03.2021 in Criminal Case No. 2987 of 2018.

2. Heard, learned advocate Mr. Kunal S. Shah for the applicant, Mr. M. A. Chauhan for the respondent No.2 and learned APP Mr. Manan Mehta for respondent - State and perused the impugned judgment and order of the trial Court.

R/CR.MA/7767/2021 ORDER DATED: 03/01/2022

3. Considering the avernments made in the application and submissions made by the learned advocates appearing for the respective parties, leave, as prayed for, is granted. This application is allowed. Rule is made absolute accordingly.

Order in Criminal Appeal:

1. The appeal is admitted. Learned APP waives service of notice of admission on behalf of respondent - State. Learned advocate Mr. M. A. Chauhan waives service of notice of admission on behalf of respondent - original accused.

2. Issue bailable warrant in the sum of Rs.5,000/- (Rupees Five Thousand only) against the respondent - original accused.

(RAJENDRA M. SAREEN,J) DRASHTI K. SHUKLA

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter