Gujarat High Court
Mineshkumar vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/530/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 530 of 2002
=============================================
MINESHKUMAR
RAMANLAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=============================================
Appearance
:
MR YATIN SONI for Applicant(s)
: 1,
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 - 4.
RULE SERVED for
Respondent(s) : 3.2.1
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/06/2010
ORAL
ORDER
At
the outset, Mr. Yatin Soni, learned advocate for the petitioner
submits that he would like to file a private complaint before the
learned Magistrate of the jurisdictional area of the incident in
question.
In
such an event, learned Magistrate shall consider the same in
accordance with law and pass appropriate order as expeditiously as
possible. Petition stands disposed of. Rule is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top