Gujarat High Court Case Information System
Print
CR.MA/1902/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1902 of
2010
=========================================================
JAYANTKUMAR
KANTILAL PANDYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
AM PAREKH for
Applicant(s) : 1 - 2.
MR MG NANAVATY, APP for Respondent(s) :
1,
MR PRATIK B BAROT for Respondent(s) : 2 - 3.
NOTICE SERVED
for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/08/2010
ORAL
ORDER
Petitioners
are the original accused. They seek quashing of complaint Annexure-A.
In the complaint, complainant has alleged offences punishable under
Sections 323, 324, 504, 506(2), read with Section 114 of the IPC.
Counsel for the petitioners submitted that allegations are false and
petitioners are falsely involved. He submitted that petitioner no.2
who is a college student was not even present as can be borne out
from the certificate issued by the college authority.
Above
however, in my view are aspects too premature to be considered for
quashing the petition when investigation is yet to be completed.
Complaint read as a whole and allegations therein taken on the face
value do disclose above-mentioned offences.
No
case for quashing is made out. Petition is dismissed.
(Akil
Kureshi,J.)
(raghu)
Top