Gujarat High Court Case Information System
Print
SCR.A/1190/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1190 of
2008
=========================================================
MAFATBHAI
JIVABHAI HARIJAN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TAMIM ANSARI for
Applicant(s) : 1,
MR AJ DESAI ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/06/2008
ORAL
ORDER
By
way of this petition, the petitioner has prayed to quash and set
aside order of of Sub-Divisional Magistrate, Dy. Collector Office,
Petlad at Anand dated 31.05.2008 passed in connection with Tadipar
Case No.65 of 2007.
Heard,
in view of the fact that the remedy is available to the petitioner to
approach the competent Court by way of an application, this petition
is not entertained. The petition stands dismissed. It shall be open
to the petitioner to approach the competent Court by way of
appropriate application and on such application being made the
competent Court will decide the same in accordance with law and on
merits within a period of ONE MONTH
from the date of such application. D.S. is permitted.
(M.D.
Shah,J.)
Umesh/
Top