Gujarat High Court Case Information System
Print
CR.MA/11987/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11987 of 2008
=========================================================
DHARMESH
THAKORBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Applicant(s) : 1,
MR. MAULIK NANAVATI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/09/2008
ORAL
ORDER
Along
with the present application, the present applicant has placed on
record the xerox copy of the affidavit sworn by his father Tahkorbhai
Narsinhbhai Patel dated 31.5.2008 pointing out in para 3 that he has
purchased two Tempo and one Jeep in the name of applicant (inclusive
of one of the tempo in question) which are in his possession and
being used by him. Along with the present application, the very
applicant has produced the application submitted by him before the
learned Chief Judicial Magistrate, Surat being Muddamal Application
No. 183 of 2008 dated 7.3.2008, in which it is averred by the
applicant that one of the tempo in question i.e. Tempo No.
GJ-5-YY04800 is owned and used by him. Thus, either the father of the
applicant has made a false statement on oath in the aforesaid
affidavit or the applicant has made a false statement in the
aforesaid application for which action is required to be taken
against either of them. The said aspect will be considered on the
next date of hearing. S.O. to 22.9.2008.
(M.R.SHAH,
J.)
kaushik
Top