Gujarat High Court High Court

Mukeshbhai vs State on 24 July, 2008

Gujarat High Court
Mukeshbhai vs State on 24 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2871/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2871 of 2008
 

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

MUKESHBHAI
& 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VIREN G DAVE for Applicant(s) : 1 - 2.MR KEDAR G
DAVE for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s)
: 1, 
MR KV SHELAT for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the parties.

Learned
advocate for the complainant submitted that offences are registered
under the Indian Penal Code and not for the violation of Trade Marks
Act.

The
bare perusal of the complaint revealed that specific averment is made
about violation of Trade Marks Act and no ingredients of the
offences under the IPC are noticed. Ad interim relief confirmed in
terms of para 14 (C ).

(Anant
S. Dave,J.)

mary//

   

Top