Gujarat High Court High Court

Kantilal vs State on 21 April, 2010

Gujarat High Court
Kantilal vs State on 21 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3755/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3755 of 2010
 

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

KANTILAL
JECHAND SHAH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR RS SANJANWALA for
Applicant(s) : 1 - 2. 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/04/2010 

 

ORAL
ORDER

Heard
Mr. R.S. Sanjanwala, learned advocate for the applicants and it is
submitted that the impugned F.I.R. is filed after a period of six
years pursuant to a letter written by Dy. Collector to the Mamlatdar,
Mahuva and reference is made to page 54 Annexure ‘C’ of village from
No.7 / 12 and also page 56 Annexure ‘D’ village form No.6.

In
view of the above, filing of the impugned F.I.R. is nothing but an
abuse of process of law.

Considering
the above, prima facie, if dispute with regard to tenancy etc exists,
action in accordance with law can be initiated, but filing of
criminal case with regard to subject land amounts to an abuse of
process of law. Hence, issue notice returnable on 7th
May, 2010.

Ad-interim
relief in terms of para 19(b).

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top