Gujarat High Court
Rakesh vs State on 6 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/156220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1562 of 2008
=========================================================
RAKESH
JASHWANTLAL MODI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
MR KT DAVE APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/08/2008
ORAL
ORDER
The
applicant has no locus to file this petition.
Even
otherwise, remedy is available under the Code of Criminal Procedure,
in view of the decision rendered by the Hon’ble Apex Court in the
case of Sakiri Vasu v. State of U.P. reported in 2008 AIR SCW
309.
In
view of the above, powers under Article 226 of the Constitution of
India cannot be exercised at this Stage. Accordingly, this Special
Criminal Application is dismissed in limine.
(ANANT S. DAVE, J.)
*pvv
Top