Gujarat High Court
Kaushikkumar vs State on 7 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/838020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8380 of 2008
============================================
KAUSHIKKUMAR
GOPALDAS PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR HIMANSHU
J MEHTA for Applicant(s) : 1,
MS FALGUNI PATEL
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/08/2008
ORAL
ORDER
The
prayer to quash and set aside the order dated 20.9.2007 passed by 6th
Additional Judge at Surendranagar in case No. 106/2004 cannot be
exercised under Article 226 and 227 of the Constitution of India.
The alternative remedy against the impugned order is available under
the Code of Criminal Procedure.
This
petition cannot be entertained. Hence, it is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top