Gujarat High Court High Court

Darshan vs State on 18 March, 2011

Gujarat High Court
Darshan vs State on 18 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/588/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 588 of 2011
 

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

 

DARSHAN
LAKHANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CB UPADHYAYA for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/03/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.C.B.Upadhyaya for the petitioner and learned APP
Mr.L.R.Pujari for the respondent-State.

The
learned Chief Judicial Magistrate, Court No.15, Ahmedabad on basis of
the complaint filed by respondent No.2 passed an order on 22.12.2010
to hold an inquiry under Section 202 of Criminal Procedure Code and
the papers were sent to the police. In this case the question does
not arise to arrest the petitioner as no cognizance is taken by the
trial court at this stage.

In
view of the above, the petition is disposed of.

[M.D.Shah,
J.]

syed/

   

Top