Gujarat High Court
Rakesh vs State on 21 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/628420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6284 of 2008
============================================
RAKESH
JASHWANTLAL MODI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR NS SHETH
for Applicant(s) : 1,
MR KT DAVE ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
NOTICE UNSERVED for Respondent(s) :
3,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/08/2008
ORAL
ORDER
Heard
learned advocate for the applicant.
Mr.
K.T.Dave, learned APP, appearing for the respondent-State has drawn
the attention of this Court to the averments made in the complaint
about involvement of the applicant in commission of the alleged
offences under Section 323, 504, 506(2), 294(B) read with Section 114
of the Indian Penal Code. Not only that but the applicant has used
the weapon for causing injury.
In
view of the above, no case is made out at this stage to exercise
power under Section 482 of the Code of Criminal Procedure. Criminal
Misc. Application is rejected. Notice is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top