Gujarat High Court High Court

Bharti vs State on 18 January, 2010

Gujarat High Court
Bharti vs State on 18 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/208/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 208 of 2010
 

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

 

BHARTI
INFRATEL LTD THRO' PANKAJ KAPOOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/01/2010 

 

 
 
ORAL
ORDER

Present
quashing petition has been filed by Bharti Infratel Ltd. Admittedly,
there are no allegations in the complaint against the Company whereas
allegations are against an officer of the Company for allegedly
committing serious offences.

In
that view of the matter, quashing petition cannot be entertained at
the hands of the company. If the aggrieved person files a proper
petition, his grievance can be examined in accordance with law.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top