Gujarat High Court
Jignesh vs State on 23 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/7776/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7776 of 2008
==========================================
JIGNESH
PRAKASHKUMAR GAJJAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR ZUBIN F
BHARDA for Applicant(s) : 1,
PUBLIC PROSECUTOR
for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
MR
RC KAKKAD for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/07/2008
ORAL
ORDER
Reliance
placed in (2000)10 SCC,p.10 to invoke power under section 482 cannot
be applied in this case. In view of the available efficacious remedy
under the Code, the prayer made in this petition cannot be granted.
The petition is therefore, rejected. In case remedy available under
the Code is exercised the lower Court court shall expeditiously
deal with the same in the facts and circumstances of the case and
pass appropriate order.
(Anant
S. Dave,J.)
mary//
Top