Gujarat High Court Case Information System
Print
CR.MA/1895/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1895 of 2008
=========================================
JAMANBHAI
BACHUBHAI THUMMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR
TUSHAR L SHETH for Applicant(s) : 1,
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/02/2010
ORAL
ORDER
Heard
learned counsel Mr. Sheth for the appellant.
This
application has been preferred for leave to appeal against the
judgment and order dated 10.12.2007 passed by the learned 10th
Additional Senior Civil Judge and Judicial Magistrate First Class,
Rajkot in Criminal Case No.2469 of 2000.
I
have perused the papers. It appears from notice at Exhibit 47 and
acknowledgment receipt and the reply of the accused in which the
dates are shown, which is going to show that the question of
premature complaint can be arise. But at this stage, leave to Appeal
is granted. The application is disposed of.
(Z.K.SAIYED,
J.)
ynvyas
Top