Gujarat High Court High Court

Jayaben vs State on 2 September, 2008

Gujarat High Court
Jayaben vs State on 2 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/143620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1436 of 2008
 

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

JAYABEN
PUNABHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

============================================ 
Appearance
: 
MS. KRUTI M
SHAH for Applicant(s) : 1, 
MR RC KODEKAR ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
 
ORAL
ORDER

In
this petition, the prayer is with regard to direct the concerned
authority to register the F.I.R., which cannot be done in view of the
decision of the Apex Court in the case of Sakiri Vasu v. State of
U.P. & Ors.
reported in 2008 AIR SCW 309.

No
direction can be given in exercise of powers under Article 226 of the
Constitution of India as prayed for. Hence, Rejected.

It
will be open for the petitioner to exhaust the remedy under the Code
of Criminal Procedure, 1973, if she chooses.

[ANANT
S. DAVE, J.]

//smita//

   

Top