Gujarat High Court High Court

Mr vs Mr on 3 March, 2010

Gujarat High Court
Mr vs Mr on 3 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/752/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 752 of 2010
 

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

MANISH
DEVICHAND SONI 

 

Versus
 

STATE
OF GUJARAT 

 

======================================
 
Appearance :
 

Mr.
Nirav Mishra for MR AG JOSHI
for Applicant
 

Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 03/03/2010 

 

ORAL
ORDER

This
application under Section 482 of the
Code of Criminal Procedure, 1973 is filed by the applicant with a
prayer to quash first information report being I-C.R. No.32 of 2009
registered with Mahila Police Station, at Karanj, Ahmedabad, for the
offence punishable under Sections 498-A, 294-B, 506(2) and 114 of the
Indian Penal Code and under Sections 3,4 and 7 of the Dowry
Prohibition Act.

A
bare perusal of the first information report reveals that there are
specific allegations of mental and physical cruelty of the wife. The
complainant has given details about the events which have taken place
and specific demand of dowry. The averments made in the first
information report do disclose all the ingredients of the offences in
question. No interference is called for in exercise of extraordinary
and inherent power of this Court under Article 226 of the
Constitution of India or under Section 482 of the Code. This
application is rejected.

(ANANT
S. DAVE, J.)

(swamy)

   

Top