Gujarat High Court High Court

Mineshkumar vs State on 27 August, 2010

Gujarat High Court
Mineshkumar vs State on 27 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/530/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 530 of 2002
 

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

MINESHKUMAR
RAMANLAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

============================================= 
Appearance
: 
MR YATIN SONI for Applicant(s)
: 1, 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 - 4. 
RULE SERVED for
Respondent(s) : 3.2.1  
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/06/2010 

 

ORAL
ORDER

At
the outset, Mr. Yatin Soni, learned advocate for the petitioner
submits that he would like to file a private complaint before the
learned Magistrate of the jurisdictional area of the incident in
question.

In
such an event, learned Magistrate shall consider the same in
accordance with law and pass appropriate order as expeditiously as
possible. Petition stands disposed of. Rule is discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top