Gujarat High Court High Court

Dineshkumar vs State on 29 July, 2008

Gujarat High Court
Dineshkumar vs State on 29 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/387720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3877 of 2008
 

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


 

DINESHKUMAR
MOHANLAL CHOLERA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MITUL R DESAI for Applicant(s) : 1, 
MR KT DAVE
APP for Respondent(s) : 1, 
MR RAHUL K PANDYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
 
ORAL
ORDER

Learned
APP states that in this matter charge sheet is already filed.

In
view of the above, applicant has remedy under Code of Criminal
Procedure, 1973.

Prima
facie, truthfulness or otherwise of the FIR cannot be gone into and
no powers under Section 482 of the Code of Criminal Procedure cannot
be exercised by this Court, at this stage. Accordingly, this
Criminal Misc. Application is rejected. Notice discharged. Interim
relief, if any, granted earlier stands vacated forthwith.

(ANANT S. DAVE, J.)

*pvv

   

Top