Gujarat High Court High Court

Tapanbhai vs State on 25 January, 2011

Gujarat High Court
Tapanbhai vs State on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/363/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 363 of 2011
 

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

 

TAPANBHAI
PRAVINBHAI JAISWAL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAT G POPAT for
Applicant(s) : 1 - 3. 
MS CM SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioners submitted that allegations contained in the
complaint ex-facie do not disclose offence under Section 392 and 395
of the IPC. To the limited extent of seeking deletion of above
sections, he press this petition.

Issue
notice returnable on 8.2.2011.

Upon
perusal of the complaint, it would prima facie reveal that
allegations in the complaint are that under threat of exposing his
photograph in compromising position with girl, the accused had
extorted money from him.

Considering
the allegations and submissions made by the counsel for the
petitioner, by way of ad interim relief, investigation in connection
with offence under Section 392 and 395 is stayed. However, it would
be open for the investigating agency to investigate into angle of
extortion.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top