Gujarat High Court
Gambhubhai vs State on 24 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/9877/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9877 of
2010
=========================================================
GAMBHUBHAI
LAXMANBHAI MER - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
KIRTIDEV R DAVE, MR RAHUL K DAVE for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/01/2011
ORAL
ORDER
1. Heard, learned
Advocate for the applicant.
2. Learned Advocate for
the applicant submitted that the dispute, if any, may be in realm of
a civil dispute and on payment of full consideration, the applicant
would have shown his readiness and willingness to execute the Deed.
3. The
impugned complaint is nothing but an attempt to convert a bona
fide
and legitimate civil dispute, if any, into a criminal case.
4. RULE.
Learned APP waives service of notice of rule on behalf of the
respondent No.1.
5. AD-INTERIM-RELIEF
in terms of PARA-8(B).
(ANANT
S. DAVE, J.)
Umesh/
Top