Gujarat High Court
Hiteshbhai vs State on 23 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/6056/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6056 of 2009
======================================
HITESHBHAI
CHOTALIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
AY KOGJE for Applicant
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1
MR
MB RANA for Respondent No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/04/2010
ORAL
ORDER
Heard
the learned advocate for the applicant and learned APP.
Learned
counsel for the applicant submits that, considering the facts and
circumstances of the case, ingredients of offence under Sections 384
and 114 of the Indian Penal Code qua the applicant are not attracted.
Rule.
Interim
relief in terms of paragraph 23(C) qua the applicant.
Learned
APP waives service of Rule on behalf of respondent No.1.
(ANANT
S. DAVE, J.)
(swamy)
Top