Gujarat High Court High Court

Habib vs State on 13 May, 2010

Gujarat High Court
Habib vs State on 13 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1688/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1688 of 2009
 

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


 

HABIB
ABBUBAKAR SURYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MR KARTIK PANDYA, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 13/05/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Hriday Buch for the petitioner.

It
is submitted that the Revisional Court erred in exercising
jurisdiction by quashing and setting aside the order of the learned
Magistrate by which ‘C’ Summary came to be accepted with regard to
the complaint filed by the respondent herein. The above complaint
was an off-suit of the litigation undertaken by respondent No.2
which, he lost upto the Hon’ble Supreme Court. Even the complaint
filed by respondent No.2 according to the learned Advocate for the
petitioner is nothing but an abuse of the process of law to exert
pressure upon the petitioner.

Considering
the above submissions, perusal of the record of the case and orders
passed by this Court in litigation in the proceedings undertaken by
the respondent no.2 herein, issue NOTICE returnable on 6th
July, 2010. Meanwhile, ad-interim relief in terms of Paragraph 8(C)
and ii).

(Anant
S. Dave, J.)

Caroline

   

Top