Gujarat High Court High Court

Girishkumar vs State on 9 July, 2010

Gujarat High Court
Girishkumar vs State on 9 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5435/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5435 of 2010
 

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


 

GIRISHKUMAR
A PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
MR MG
NANAVATI ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 09/07/2010 

 

ORAL ORDER

The
petitioner is original accused No.3. He seeks quashing of the
complaint (Annexure-A) qua him on various grounds including the
ground that he has been falsely involved in the case and that the
complaint was only required to be filed only against Mahendrakumar
Chaudhry, who is Head Principal / Groupacharha of Khadakwala Primary
School.

The
contentions cannot be examined in the quashing petition at this stage
when the investigation is yet to be completed. I am sure that if the
petitioner is in a position to supply documents or other materials to
establish his non-involvement in the said alleged scam, the
investigating agency shall examine all the aspects before filing of
the final report.

With
the aforesaid observations, the petition is disposed of accordingly.

(
AKIL KURESHI, J. )

kailash

   

Top