Gujarat High Court
Indravadan vs State on 12 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/5225/1997 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5225 of
1997
=========================================================
INDRAVADAN
BHAGWANDAS PAREKH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 12/04/2010
ORAL
ORDER
The
matter is heard in part. Prima facie it appears that if the
declaration is made by the petitioner to show the right over the
Plot No.2/7 being common as an access road, no case may arise for
quashing of the complaint. Therefore, the declaration made, which is
the basis of the complaint, would be relevant document, which may be
required to be considered.
At
this stage, Mr.Raval, learned APP for the original complainant seeks
time.
S.O.
to 15.4.2010. The original file be call for from the office of the
City Survey Superintendent for perusal of this Court.
12.4.2010 (Jayant
Patel, J.)
vinod
Top