Gujarat High Court High Court

Mohmad vs State on 27 January, 2010

Gujarat High Court
Mohmad vs State on 27 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/809/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 809 of 2009
 

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

 

MOHMAD
JIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Applicant(s) : 1, 
MS CM SHAH, APP  for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
ORAL
ORDER

Petitioner
seeks quashing of complaint at Annexure A. In the complaint, the
complainant has made allegations against the petitioner and other
co-accused of committing offence punishable under sections 147, 148,
149, 307, 324 and 323 of the Indian Penal Code read with section 135
of the Bombay Police Act. Petitioner’s case was separated from rest
of the accused and the trial was conducted against other accused and
those accused were acquitted since the witnesses had turned hostile.
The petitioner, therefore wants the present complaint to be quashed.

Conclusion
of the Court would depend on the nature of evidence as brought on
record. Simply because in case of other accused there is a finding of
acquittal, without trial the present proceedings cannot be quashed.
The petition is therefore dismissed.

(Akil
Kureshi, J.)

(vjn)

   

Top