Gujarat High Court Case Information System
Print
CR.MA/940/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 940 of 2010
=========================================================
DHOLIBEN
RAMESHBHAI DAMOR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DHARMESH R PATEL for
Applicant(s) : 1 - 2.
MR RC KODEKAR, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/02/2010
ORAL
ORDER
Petitioners
are original accused Nos.2 and 3. They seek quashing of complaint
Annexure A. It is the case of the petitioners that they have not
committed any offence. Counsel for the petitioners pointed out that
accused No.1 has filed quashing petition, which has been admitted by
this Court on 18th December, 2009.
I,
however, find that role attributed to the present petitioners is
vitally different from that alleged against original accused No.1.
Petitioners are Sarpanchs of respective villages where distribution
of kits for sowing of corn was allegedly carried out by them in their
presence. Irregularities were noticed in such distribution which
gave rise to the said complaint.
Upon
reading of the complaint as a whole and taking the allegations made
in the complaint on the face value, it cannot be stated that no
offences are disclosed. Complaint against these petitioners cannot
be quashed.
Petition
is, therefore, dismissed.
(Akil
Kureshi, J.)
menon
Top