Gujarat High Court High Court

Mahesh vs State on 15 February, 2011

Gujarat High Court
Mahesh vs State on 15 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1904/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1904 of 2011
 

To


 

CRIMINAL
MISC.APPLICATION No. 1907 of 2011
 

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


 

MAHESH
AMBALAL PATEL & 10 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
BHARAT K DAVE for Applicant(s) : 1 - 11. 
MS CM SHAH ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/02/2011 

 

ORAL
ORDER

Heard
Mr. B.K. Dave, learned advocate for the applicants and it is
submitted that in a dispute of a civil nature between the complainant
and accused Nos. 1 to 3 and pursuant to commercial transaction about
sale and purchase of goods, the complainant has chosen to initiate
criminal machinery in motion and even investigation carried out
pursuant to the FIR is a farce and the police has cited all the
witnesses in different FIR in charge-sheet. It is therefore,
submitted that the impugned proceedings deserves to be quashed and
set aside.

Considering
the overall aspects, and the nature of allegations against the
applicants and averments made in the FIR, Rule. Learned APP,
waives service of rule on behalf of respondent – State.

Meanwhile,
ad-interim relief in terms of para 11 (c).

Notice
as to interim relief returnable on 29th March, 2011.

Direct
service is permitted.

[ANANT
S. DAVE, J.]

//smita//

   

Top