Gujarat High Court Case Information System
Print
CR.MA/8349/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8349 of 2008
=========================================================
CHANDUBHAI
LALJIBHAI PARSANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
MOUSAM R YAGNIK for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 01/07/2008
ORAL
ORDER
1. Heard
Mr. Mousam Yagnik, learned advocate for the applicant.
2. The
learned advocate for the applicant has drawn the attention of the
Court to the allegations made in the first information report, to
submit that the same are in the nature of civil dispute and that no
offence as alleged is made out. It is further pointed out that
insofar as the applicant is concerned, he had no role to play as in
view of the development agreement arrived at between the applicant
and the accused No.1, it was the accused No.1 who had received the
amount paid by the complainant and it was he who was required to
execute the sale deeds in question.
3. Considering
the submissions advanced by the learned advocate for the
applicant, issue Notice returnable on 6th August, 2008. By
way of ad interim relief, further investigation in connection with
the first information report registered vide Pradhumannagar Police
Station, Rajkot I C.R. No.97 of 2008, is hereby stayed qua the
present applicant Chandubhai Laljibhai Parsana alone.
4. Mr.
M.A. Patel, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.1 ? State of Gujarat.
(HARSHA
DEVANI, J.)
shekhar/-
Top