Gujarat High Court High Court

Keshaji vs State on 5 May, 2010

Gujarat High Court
Keshaji vs State on 5 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/724/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 724 of 2010
 

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


 

KESHAJI
ARJANJI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YV BRAHMBHATT for
Applicant(s) : 1, 
Mr U A Trivedi, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/05/2010 

 

 
 
ORAL
ORDER

1. Heard
the learned Advocate for the petitioner.

The
prayer in this petition under Article 226 of the Constitution of
India to direct the learned Magistrate to exercise powers under
section 156 (3) of the Code of Criminal Procedure, 1973 cannot be
entertained in the factum of the case that the learned Magistrate
has passed order under section 202 of the Code of Criminal Procedure
calling for police report.

2. No
case is made out. This petition is disposed of accordingly.

[ANANT S DAVE, J.]

msp

   

Top