Gujarat High Court High Court

Ashokkumar vs State on 7 September, 2011

Gujarat High Court
Ashokkumar vs State on 7 September, 2011
Author: P.B.Majmudar,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/573/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 573 of 2006
 

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

 

ASHOKKUMAR
AMRUTLAL SAVANI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB PARIKH for
Applicant(s) : 1 - 2. 
MS M.S.PANCHAL APP  for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.B.MAJMUDAR
		
	

 

 
 


 

Date
: 12/04/2006 

 

 
 
ORAL
ORDER

Looking
to the annexures annexed to this petition, prima facie, it appears
that a serious dispute of civil nature in connection with the plot is
going on between the parties. Learned advocate Mr. Parikh has
pointed out that his client has filed the suit. Considering the
aforesaid facts, prayers made in para 8 cannot be granted and this
petition is not required to be entertained as the dispute between
the parties is of civil nature and the matter is sub-judice before
the trial Court. Hence, the petition is dismissed.

(
P.B.MAJMUDAR,J. )

*mithabhai

   

Top