Gujarat High Court High Court

Kaushikkumar vs State on 7 August, 2008

Gujarat High Court
Kaushikkumar vs State on 7 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/838020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8380 of 2008
 

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

KAUSHIKKUMAR
GOPALDAS PANCHAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR HIMANSHU
J MEHTA for Applicant(s) : 1, 
MS FALGUNI PATEL
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/08/2008 

 

 
 
ORAL
ORDER

The
prayer to quash and set aside the order dated 20.9.2007 passed by 6th
Additional Judge at Surendranagar in case No. 106/2004 cannot be
exercised under Article 226 and 227 of the Constitution of India.
The alternative remedy against the impugned order is available under
the Code of Criminal Procedure.

This
petition cannot be entertained. Hence, it is rejected.

[ANANT
S. DAVE, J.]

//smita//

   

Top