Gujarat High Court High Court

Amarjitsingh vs State on 12 August, 2010

Gujarat High Court
Amarjitsingh vs State on 12 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1511/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1511 of 2010
 

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

 

AMARJITSINGH
SEVASINGH MULTANI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
H.S.MULIA for
Applicant(s) : 1 - 3. 
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

At
the outset, learned Counsel for the petitioner stated that he does
not press the relief for quashing of the complaint. He has, however,
submitted that the complaint could not have been filed before the
learned Chief Judicial Magistrate, Gandhinagar since all the
allegations of ill-treatment pertains to the complainant’s stay with
the petitioner and in-laws at Jalundhar, Punjab State.

Issue
notice to the respondents returnable on 9th September
2010.

(
AKIL KURESHI, J. )

kailash

   

Top