Gujarat High Court High Court

Ganpatbhai vs State on 16 March, 2010

Gujarat High Court
Ganpatbhai vs State on 16 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/460/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 460 of 2010
 

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

 

GANPATBHAI
MANGALDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARIF A SHEKH for
Applicant(s) : 1,MR MAHMOOD A MADNI for Applicant(s) : 1, 
MR
SHIVANG SHUKLA, APP for Respondent(s) : 1, 
None for Respondent(s)
: 2 - 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioner.

Considering
the averments made in the petition and the grievance raised therein,
the petitioner has alternative remedy of approaching the concerned
authority or the Court.

No
case is made out at this stage, to exercise the extra-ordinary power
under Articles 226 and 226 of the Constitution of India. Hence, the
petition stands disposed of accordingly.

(Anant
S.Dave, J.)

Sreeram.

   

Top