Gujarat High Court High Court

Madhavlal vs Govindbhai on 24 July, 2008

Gujarat High Court
Madhavlal vs Govindbhai on 24 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1639/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1639 of 2007
 

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

MADHAVLAL
G. PATEL - Applicant(s)
 

Versus
 

GOVINDBHAI
SOMABHAI PATEL & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR SA BAQUI
for Applicant(s) : 1, 
None for Respondent(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Heard
learned Additional Public Prosecutor Mr. K. T Dave.

The
reasoning given by the Metropolitan Magistrate Court No. 10,
Ahmedabad for rejecting the application of accused No. 2 by placing
reliance in the decision of Adalat Prasad Vs Rooplal Jindal &
Ors. reported in 2005(1) GLR page 546 cannot be said to be in any
manner contrary to law. This petition is rejected.

(Anant
S. Dave,J.)

mary//

   

Top