Gujarat High Court High Court

Pravinbhai vs State on 20 October, 2010

Gujarat High Court
Pravinbhai vs State on 20 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4137/2002	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4137 of 2002
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE AKIL KURESHI
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

PRAVINBHAI
NARENDRABHAI PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MC SHAH for
Applicant(s) : 1 - 2. 
MR JK SHAH, APP  for Respondent(s) : 1, 
MR
KARTIK V PANDYA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/10/2010 

 

 
ORAL
JUDGMENT

Petitioners
are the original accused. They seek quashing of complaint at
Annexure A bearing C.R.No.I-40/2002 registered at Bavlu Police
Station. Complainant in the impugned complaint alleged that he had
inherited 2 vighas of land and the other 2 vighas out of 4 vighas of
ancestral property belonged to his brother’s wife Kashiben. The
petitioners desired to purchase 2 vighas out of Survey No.393/2 from
Kashiben and promised that in turn she would be given another 4
vighas of land in exchange and also Rs.40,000/-. Accordingly, they
had got the documents signed. However, when Kashiben and the
complainant reminded the petitioners about the promises, they paid
only Rs.40,000/- and did not give 4 vighas of land. That is how, it
is alleged that the petitioners committed offence under the Indian
Penal Code.

Upon
perusal of the documents on record, however, it is clear that the
land in question was sold through a registered sale deed. The
allegations made in the complaint run counter to the documents on
record. The allegations are inherently improbable. Therefore, no
useful purpose would be served in permitting further investigation
and trial. The complaint at Annexure A is therefore quashed. Rule
is made absolute accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top