Gujarat High Court High Court

Rakesh vs State on 6 August, 2008

Gujarat High Court
Rakesh vs State on 6 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/156220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1562 of 2008
 

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


 

RAKESH
JASHWANTLAL MODI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR KT DAVE APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

The
applicant has no locus to file this petition.

Even
otherwise, remedy is available under the Code of Criminal Procedure,
in view of the decision rendered by the Hon’ble Apex Court in the
case of Sakiri Vasu v. State of U.P. reported in 2008 AIR SCW

309.

In
view of the above, powers under Article 226 of the Constitution of
India cannot be exercised at this Stage. Accordingly, this Special
Criminal Application is dismissed in limine.

(ANANT S. DAVE, J.)

*pvv

   

Top