Gujarat High Court High Court

Mangalbhai vs State on 2 March, 2010

Gujarat High Court
Mangalbhai vs State on 2 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1163/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1163 of 2010
 

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

MANGALBHAI
RANCHHODBHAI SOLANKI & 12 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR NITIN M AMIN for
Applicant(s) : 1 - 13. 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/03/2010 

 

ORAL
ORDER

Heard
Mr. Nitin Amin, learned advocate for the applicants.

The
complaint impugned, according to learned advocate for the applicants
is nothing but an abuse of process of law and the complaint is third
in series. The dispute is pertaining to land in question for which,
civil proceedings are pending and the complainant has failed therein.

Considering
the above aspects, Rule.

Ad-interim
relief in terms of para 7 (B) till further order.

Notice
as to interim relief returnable on 18th March, 2010.

[ANANT
S. DAVE, J.]

//smita//

   

Top