Gujarat High Court High Court

C.N.Shreekumar vs State on 24 July, 2008

Gujarat High Court
C.N.Shreekumar vs State on 24 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/812/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 812 of 2008
 

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

C.N.SHREEKUMAR
& 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR MJ
BUDDHBHATTI for Applicant(s) : 1 - 4. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MR HARIN P RAVAL for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Heard
Mr. N.J Buddhbhatti, learned advocate for the petitioner.

He
has placed reliance in the case of Ramnath Marethia Vs. S.H
Bhavsar reported in 2002(2) GLR, 1597 and in the case of
National Insurance Company Ltd. And Ors Vs. Narendra Kumar Jhanjhri
reported in 1990 CRI. L.J 7773.

Mr.

Harin Raval learned advocate appearing for the complainant submits
that FIR filed against the petitioner discloses ingredients of the
offence and therefore at this stage this Court will not interfere
and stay further proceedings pursuant to the FIR .

Considering
the facts and circumstances of the case, prima facie what appears is
when the claim of the complainant is not accepted, the complainant
has filed his complaint.

Rule.

Interim relief to the extent that further proceedings pursuant to
the FIR qua the petitioners are stayed.

(Anant
S. Dave,J.)

mary//

   

Top