Gujarat High Court
Pradipsinhji vs State on 11 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/8973/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8973 of 2008
=========================================================
PRADIPSINHJI
RAMSINHJI VANSADIYA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YV BRAHMBHATT for
Applicant(s) : 1 - 3.
MS.FALGUNI PATEL,PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE UNSERVED for Respondent(s) : 2,
MR YV
BRAHMBHATT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2008
ORAL
ORDER
The
allegations in the impugned complaint against the accused are of
abusing and threatening. The complainant is threatened of dire
consequences and threat to life.
Such
allegation certainly disclose and attracts the ingredients of the
offences alleged and therefore, this Court cannot exercise the power
under Section 482 of The Criminal Procedure Code.
Hence,
the petition is rejected.
[ANANT
S. DAVE, J.]
bdd*
Top