Gujarat High Court High Court

Chhaganlal vs State on 5 August, 2008

Gujarat High Court
Chhaganlal vs State on 5 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1499/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1499 of 2008
 

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

CHHAGANLAL
DOLATRAMJI MEWADA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

========================================== 
Appearance
: 
MR PANKAJ K
SONI for Applicant(s) : 1,MS RAKSHA S DIKSHIT for
Applicant(s) : 1, 
Mr .K. T Dave Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

The
petitioner, who is championing cause of other traders of Surat has
filed this petition on behalf of himself and other traders to take
action against one Suresh Agrawal, running business in the name of
?SKunvar Aajay??. Except vague averments against said person
nothing substantial is pointed out to this Court. In absence of any
material the prayer to direct the respondents to take action cannot
be entertained in exercise of power under Article 226 of the
Constitution of India. This petition is rejected.

(Anant
S. Dave,J.)

mary//

   

Top