Gujarat High Court
Ganpatbhai vs State on 16 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/460/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 460 of 2010
=========================================================
GANPATBHAI
MANGALDAS PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ARIF A SHEKH for
Applicant(s) : 1,MR MAHMOOD A MADNI for Applicant(s) : 1,
MR
SHIVANG SHUKLA, APP for Respondent(s) : 1,
None for Respondent(s)
: 2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/03/2010
ORAL
ORDER
Heard
learned advocate for the petitioner.
Considering
the averments made in the petition and the grievance raised therein,
the petitioner has alternative remedy of approaching the concerned
authority or the Court.
No
case is made out at this stage, to exercise the extra-ordinary power
under Articles 226 and 226 of the Constitution of India. Hence, the
petition stands disposed of accordingly.
(Anant
S.Dave, J.)
Sreeram.
Top