Gujarat High Court
Mangalbhai vs State on 2 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/1163/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1163 of 2010
=============================================
MANGALBHAI
RANCHHODBHAI SOLANKI & 12 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR NITIN M AMIN for
Applicant(s) : 1 - 13.
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/03/2010
ORAL
ORDER
Heard
Mr. Nitin Amin, learned advocate for the applicants.
The
complaint impugned, according to learned advocate for the applicants
is nothing but an abuse of process of law and the complaint is third
in series. The dispute is pertaining to land in question for which,
civil proceedings are pending and the complainant has failed therein.
Considering
the above aspects, Rule.
Ad-interim
relief in terms of para 7 (B) till further order.
Notice
as to interim relief returnable on 18th March, 2010.
[ANANT
S. DAVE, J.]
//smita//
Top