Gujarat High Court Case Information System
Print
CR.MA/8905/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8905 of 2008
======================================
PRAKASHBHAI
ARJUNDAS CHAINANI
Versus
STATE
OF GUJARAT & another
======================================
Appearance :
MR
KIRTIDEV R DAVE for Applicant
Mrs.
Falguni Patel, APP for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/08/2008
ORAL
ORDER
Heard
learned counsel for the applicant and learned APP for the State.
Admittedly,
on earlier occasion, the petition filed by the applicant for quashing
of the complaint, being CR No.46 of 2006 for the offences punishable
under Sections 379,114,411, 465, 467 and 471 of the Indina Penal Code
registered at Palsana Police Station, was withdrawn. Charge sheet is
already filed. Therefore, appropriate remedy is available under the
Code of Criminal Procedure, 1973, to the applicant if he so chooses
to avail.
In
view of the above, no case is made out to exercise power under
Section 482 of the Code of Criminal Procedure, 1973.
Rejected.
(ANANT
S. DAVE, J.)
(swamy)
Top