Gujarat High Court
Shri vs State on 18 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/1651/2005 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1651 of 2005
For
Approval and Signature:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
SHRI
R.V.BHATT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT A KAPADIA for
Applicant(s) : 1,
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 18/01/2010
ORAL
JUDGMENT
Heard
learned advocate, Mr.Arpit Kapadia, for the petitioner and learned
A.P.P., Mr.Sejpal, for respondent No.1.
Having
perused the FIR being C.R.No.99 of 2002 dated 5.9.2002 and the
contents thereof and the submissions made by the learned A.P.P., and
page Nos.359 and 360 i.e. report filed by Dy.D.D.O., Bharuch before
the Court, no case is made out for quashing of the complaint, hence,
petition is dismissed. Rule is discharged with no order as to cost.
(RAVI
R.TRIPATHI, J.)
(binoy)
Top