Gujarat High Court High Court

Chaturbhai vs State on 1 April, 2010

Gujarat High Court
Chaturbhai vs State on 1 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/187/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 187 of 2010
 

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

CHATURBHAI
LAXMANBHAI PATEL & 7 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

============================================= 
Appearance
: 
MR LN MEDIPALLY for
Applicant(s) : 1 - 8. 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/04/2010 

 

ORAL
ORDER

The
petition under Article 226 and 227 of the Constitution of India is
filed by the petitioners who have filed the complaint on 4.11.2009
for the grievances of cheating by some persons whereby the
petitioners were induced to purchase the land and to carry out
construction on the land which had no title.

Such
a relief in exercise of powers under Article 226 of the Constitution
of India cannot be granted at this stage in view of the availability
of alternative and efficacious remedy under the Code of Criminal
Procedure, 1973.

No
case is made out to exercise powers under Article 226 of the
Constitution of India for issuing directions by granting relief as
prayed for. Petition is disposed of accordingly.

[ANANT
S. DAVE, J.]

//smita//

   

Top