Gujarat High Court High Court

Jignesh vs State on 23 July, 2008

Gujarat High Court
Jignesh vs State on 23 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7776/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7776 of 2008
 

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

JIGNESH
PRAKASHKUMAR GAJJAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR ZUBIN F
BHARDA for Applicant(s) : 1, 
PUBLIC PROSECUTOR
for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR
RC KAKKAD for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
 
ORAL
ORDER

Reliance
placed in (2000)10 SCC,p.10 to invoke power under section 482 cannot
be applied in this case. In view of the available efficacious remedy
under the Code, the prayer made in this petition cannot be granted.
The petition is therefore, rejected. In case remedy available under
the Code is exercised the lower Court court shall expeditiously
deal with the same in the facts and circumstances of the case and
pass appropriate order.

(Anant
S. Dave,J.)

mary//

   

Top