Gujarat High Court
Varsha vs State on 16 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/501/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 501 of 2011
=========================================
VARSHA
@ GEETA BANSIBHAI GUDEJA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
PP MAJMUDAR for
Applicant(s) : 1,
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/03/2011
ORAL
ORDER
Remedy
is available to the applicant, if complaint is not registered, to
approach higher authority – Executive Magistrate or Competent
Court. If any application is preferred before Magistrate Court,
learned Magistrate will consider the same in accordance with law on
its own merits without influenced by the order passed by this Court.
In
view of above, present application is disposed of.
[M.D.Shah,
J.]
satish
Top