Gujarat High Court
Madhavlal vs Govindbhai on 24 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/1639/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1639 of 2007
==========================================
MADHAVLAL
G. PATEL - Applicant(s)
Versus
GOVINDBHAI
SOMABHAI PATEL & 1 - Respondent(s)
==========================================
Appearance
:
MR SA BAQUI
for Applicant(s) : 1,
None for Respondent(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/07/2008
ORAL
ORDER
Heard
learned Additional Public Prosecutor Mr. K. T Dave.
The
reasoning given by the Metropolitan Magistrate Court No. 10,
Ahmedabad for rejecting the application of accused No. 2 by placing
reliance in the decision of Adalat Prasad Vs Rooplal Jindal &
Ors. reported in 2005(1) GLR page 546 cannot be said to be in any
manner contrary to law. This petition is rejected.
(Anant
S. Dave,J.)
mary//
Top