Gujarat High Court High Court

Pinkeshbhai vs State on 28 April, 2010

Gujarat High Court
Pinkeshbhai vs State on 28 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4291/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4291 of 2010
 

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

PINKESHBHAI
VINODRAI MEHTA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR UI VYAS for Applicant(s) : 1
- 3. 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2010 

 

ORAL
ORDER

Heard
Mr. U.I. Vyas, learned advocate for the applicants.

Relying
upon a decision of the Hon’ble Apex Court in the case of Y.Abraham
Ajith & Ors. v. Inspector of Police, Chennai and Anr.
(2004 AIR
SCW 4788), it is contended that alleged offence have not taken
place within the jurisdiction of Mahuva Police Station and even such
allegations are also vague and general in nature and, therefore, the
impugned complaint deserves to be quashed and set aside.

Consider
the above, issue notice returnable on 17th June, 2010.
Mr. Shivang Shukla, learned APP, waives service of notice on behalf
of respondent No. 1.

Ad-interim
relief in terms of para 7(C).

To
be heard with Criminal Misc. Application No.4089 of 2010.

[ANANT
S. DAVE, J.]

//smita//

   

Top