Gujarat High Court
Chhaganlal vs State on 5 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/1499/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1499 of 2008
==========================================
CHHAGANLAL
DOLATRAMJI MEWADA - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
==========================================
Appearance
:
MR PANKAJ K
SONI for Applicant(s) : 1,MS RAKSHA S DIKSHIT for
Applicant(s) : 1,
Mr .K. T Dave Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/08/2008
ORAL
ORDER
The
petitioner, who is championing cause of other traders of Surat has
filed this petition on behalf of himself and other traders to take
action against one Suresh Agrawal, running business in the name of
?SKunvar Aajay??. Except vague averments against said person
nothing substantial is pointed out to this Court. In absence of any
material the prayer to direct the respondents to take action cannot
be entertained in exercise of power under Article 226 of the
Constitution of India. This petition is rejected.
(Anant
S. Dave,J.)
mary//
Top