Gujarat High Court High Court

Natvarlal vs State on 29 July, 2008

Gujarat High Court
Natvarlal vs State on 29 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/55720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 557 of 2008
 

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

NATVARLAL
GOPALJI BRAHMBHATT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR YV
BRAHMBHATT for Applicant(s) : 1, 
MR KT DAVE
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
MS BR RAJPUT for
Respondent(s) : 2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 29/07/2008 

 

ORAL
ORDER

1. The
case of the applicant is that though he is not named in the FIR, the
investigating authority has called him on two different occasions and
thus caused harassment to the applicant.

2. So
far as FIR registered at Kalol City Police Station vide C.R. No.
I-90/2007 is concerned, it is lodged against one Hinaben Natvarlal
Brahmbhatt who is wife of the present applicant and in connection
with that, if the applicant is summoned or he is called for recording
any statement, it cannot be said that the applicant is harassed.

3. The
relief prayed in this application by the applicant cannot be granted
under Section 482 of the Code.

4. Hence,
this application is rejected. Notice is discharged. Interim relief,
if any, also stands vacated.

[ANANT
S. DAVE, J.]

//smita//

   

Top