Gujarat High Court High Court

P vs State on 3 September, 2010

Gujarat High Court
P vs State on 3 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1653/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1653 of
2010 
=========================================================

 

P
S BISHNOI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JB PARDIWALA for
Applicant(s) : 1, 
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 03/09/2010 

 

ORAL
ORDER

1. The
learned Counsel for the petitioner submitted that the very complaint,
which is under challenge in this petition, has been quashed qua a
co-accused, by the judgment of this Court dated 31.08.2010, passed in
Special Criminal Application No. 1558 of 2010.

2. Considering
the submission made, issue RULE,
returnable on 1st
October, 2010.

Mr. Kartik Pandya, learned APP, waives service of notice of rule on
behalf of respondent No.1-State.

3. Ad-interim-relief
in terms of Para-7(b).

(AKIL
KURESHI, J.)

Umesh/

   

Top