Gujarat High Court
Ashokkumar vs State on 7 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/573/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 573 of 2006
=========================================================
ASHOKKUMAR
AMRUTLAL SAVANI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MB PARIKH for
Applicant(s) : 1 - 2.
MS M.S.PANCHAL APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 12/04/2006
ORAL
ORDER
Looking
to the annexures annexed to this petition, prima facie, it appears
that a serious dispute of civil nature in connection with the plot is
going on between the parties. Learned advocate Mr. Parikh has
pointed out that his client has filed the suit. Considering the
aforesaid facts, prayers made in para 8 cannot be granted and this
petition is not required to be entertained as the dispute between
the parties is of civil nature and the matter is sub-judice before
the trial Court. Hence, the petition is dismissed.
(
P.B.MAJMUDAR,J. )
*mithabhai
Top