Gujarat High Court High Court

Jagdambaprasad vs State on 8 February, 2010

Gujarat High Court
Jagdambaprasad vs State on 8 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/206/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 206 of 2010
 

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

 

JAGDAMBAPRASAD
SHRI RAMA AKBAL SHUKLA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA PAREKH for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 08/02/2010 

 

 
ORAL
ORDER

Admittedly
the petitioner is facing criminal accusations. Charge-sheet is
filed. It is in connection with this case that the vehicle in
question has been seized. Admittedly the petitioner has not applied
for release of muddamal articles before the competent Court.
Directly, the petition is being filed before this Court.

Petitioner
is directed to file application seeking remedy before the competent
Court.

With
above direction, this application is dismissed.

(Akil
Kureshi, J.)

menon

   

Top