Gujarat High Court High Court

Indravadan vs State on 23 July, 2008

Gujarat High Court
Indravadan vs State on 23 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/431820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4318 of 2008
 

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

INDRAVADAN
@ BODO NAGARDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR KIRTIDEV
R DAVE for Applicant(s) : 1,                     
                                                     MR RAHUL K DAVE
for Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) : 1, 
MR
AJAY R MEHTA for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
ORAL
ORDER

At
this stage, no interference is called for as laid down by the Hon’ble
Apex Court in (2005) 13 SCC Page 540 that when the investigation is
on, the court will not exercise the powers under Section 482 of the
Code of Criminal Procedure. The petition is rejected. Notice
discharged.

(
Anant S. Dave, J. )

hki

   

Top