Gujarat High Court High Court

Bipinbhai vs State on 29 August, 2008

Gujarat High Court
Bipinbhai vs State on 29 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/429620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4296 of 2007
 

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

BIPINBHAI
RANCHHODBHAI THUMAR & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================ 
Appearance
: 
MR CJ VIN
for Applicant(s) : 1 - 3. 
MR KT DAVE ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

This
application is filed by the applicants under Section 482 of the code
of Criminal Procedure, 1973, for quashing the complaint filed by the
complainant registered as M. Case No.1 of 2006 in Olpad Police
Station, for offences punishable under Sections 464, 467, 468, 471,
472 read with Sections 120(b) and 114 of the Indian Penal Code.

Considering
the allegations made in the complaint, in my view, this is a case
where investigation is necessary. No case is made out to interfere at
this stage.

Rejected.

(ANANT
S. DAVE, J.)

//smita//

   

Top