Gujarat High Court High Court

Hiteshbhai vs State on 23 April, 2010

Gujarat High Court
Hiteshbhai vs State on 23 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6056/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6056 of 2009
 

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

HITESHBHAI
CHOTALIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
AY KOGJE for Applicant
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1 
MR
MB RANA for Respondent No.2 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/04/2010 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the applicant and learned APP.

Learned
counsel for the applicant submits that, considering the facts and
circumstances of the case, ingredients of offence under Sections 384
and 114 of the Indian Penal Code qua the applicant are not attracted.

Rule.

Interim
relief in terms of paragraph 23(C) qua the applicant.

Learned
APP waives service of Rule on behalf of respondent No.1.

(ANANT
S. DAVE, J.)

(swamy)

   

Top