Gujarat High Court High Court

Mohammed vs State on 25 August, 2008

Gujarat High Court
Mohammed vs State on 25 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/71/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 71 of 2008
 

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

MOHAMMED
MUNAF BILAL MEMON - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR VIRENDRA
BAHETI for Applicant(s) : 1, 
Ms Falguni Patel
Addl. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR MA KHARADI for
Respondent(s) : 2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
ORAL
ORDER

1. This
application is filed by the petitioner under section 482 of the Code
of Criminal Procedure, 1973 to quash and set aside the complaint
being II C.R No. 3 of 2008 filed at Bardoli Police Station under
section 323, 504 and 506(2) of IPC.

2. A
bare perusal of the FIR do reveal the ingredients of the offences
under section 323, 504 and 506(2) of the Indian Penal Code. That
the marriage which took place subsequently cannot wipe out the above
offence which needs to be investigated. So far as the certificate of
marriage or the affidavit of the concerned person cannot be looked
into at this stage. No case is made out to exercise extraordinary
power under section 482 of the Code. This application is rejected
and disposed of accordingly.

(Anant
S. Dave,J.)

mary//

   

Top