Gujarat High Court High Court

Merubhai vs State on 21 October, 2011

Gujarat High Court
Merubhai vs State on 21 October, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/326/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 326 of 2010
 

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

 

MERUBHAI
MANDALBHAI BHARWAD & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DR BHATT for
Applicant(s) : 1 - 2. 
MR KP RAVAL, APP  for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

Petitioners
are original accused. They seek quashing of complaint at Annexure A.
Apparently there are land disputes between the petitioners and the
complaint with respect to land which belongs to the complainant and
the petitioners have filed civil suits. In the complaint, it is
inter alia alleged that on the date of the complaint, i.e.
18.10.09, the petitioners had come to the plot of the land of the
complainant and had unauthorizedly entered the land and ploughed the
field though they were requested not to do so by the employees of
the complainant. When the complainant tried to speak to the
petitioners on phone to inquire into why they were carrying out such
activities, the complainant was threatened, abused and was warned of
dire consequences. These,in the nutshell, are the allegations in the
complaint.

Learned
advocate for the petitioner submitted that the petitioners have
entered into an agreement to sell with the complainant regarding
same subject matter land and the complaint is filed for pressurizing
the petitioners and the allegations are totally false.

At
this pre-investigation stage, it is not possible for me to go
into the validity or otherwise of the allegations made in the
complaint. As already noted, the allegations are that the
petitioners unauthorizedly entered into the land of the complainant
and also abused and threatened the complainant on telephone. In these
circumstances, no case for quashing is made out. The petition is
therefore dismissed.

(Akil
Kureshi, J.)

(vjn)

   

Top