Gujarat High Court High Court

Khushendra vs State on 13 September, 2010

Gujarat High Court
Khushendra vs State on 13 September, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3839/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3839 of 2010
 

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


 

KHUSHENDRA
DILIPKUMAR PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR ASIM
PANDYA for HL PATEL ADVOCATES for Applicant(s)
: 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR HARDIK A DAVE
for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/09/2010 

 

ORAL
ORDER

Mr.

Asim Pandya, learned advocate for the applicant submits that for the
alleged incident of 30.01.2010, FIR was registered on 16.03.2010 only
on the ground that the applicant has joined another employment.

Learned
advocate for the private-respondent submits that allegations levelled
in the FIR needs to be investigated.

Having
heard learned advocates for the parties and considering the fact that
the FIR is belatedly lodged, issue Rule returnable on
29.10.2010.

In
the meanwhile, ad-interim relief in terms of para 12(b) is granted.

[Anant
S. Dave, J.]

*pvv

   

Top