Gujarat High Court
Bipinbhai vs State on 29 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/429620/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4296 of 2007
============================================
BIPINBHAI
RANCHHODBHAI THUMAR & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
============================================
Appearance
:
MR CJ VIN
for Applicant(s) : 1 - 3.
MR KT DAVE ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/08/2008
ORAL
ORDER
This
application is filed by the applicants under Section 482 of the code
of Criminal Procedure, 1973, for quashing the complaint filed by the
complainant registered as M. Case No.1 of 2006 in Olpad Police
Station, for offences punishable under Sections 464, 467, 468, 471,
472 read with Sections 120(b) and 114 of the Indian Penal Code.
Considering
the allegations made in the complaint, in my view, this is a case
where investigation is necessary. No case is made out to interfere at
this stage.
Rejected.
(ANANT
S. DAVE, J.)
//smita//
Top