Gujarat High Court High Court

Appearance : vs Mr on 25 June, 2010

Gujarat High Court
Appearance : vs Mr on 25 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/811/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 811 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 273 of 2010
 

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

SUDHIR
MADHUKAR AWASARE 

 

Versus
 

STATE
OF GUJARAT & others
 

======================================
 
Appearance : 
MRAMITNCHAUDHARY
for Applicant
 

Mr.
Shivang Shukla,Additional Public Prosecutor, for respondent No.1 and
3
 

Respondent
No.2-party in person 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/06/2010 

 

ORAL
ORDER

At
the request of the learned advocate for the applicants, learned APP
and Mr. Jayant Kondo Tambe, respondent No.2, who appears party in
person, both the applications are taken up for final hearing.

Having
heard the learned advocate for the applicant, learned APP and the
party-in-person, respondent No.2 and considering the nature of
allegations made in the complaints, it cannot be said that
ingredients of Sections 499, 500, 506 and 120B of Indian Penal Code
are not disclosed. However, it will be open to the applicants to
raise their defence before the concerned Court at the appropriate
stage.

In
the result, both the applications are rejected. Interim relief stands
vacated. Rule is discharged.

(ANANT
S. DAVE, J.)

(swamy)

   

Top