Gujarat High Court Case Information System
Print
CR.MA/859/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 859 of 2011
======================================
RASIKLAL
AMBALAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
PARTY-IN-PERSON
for Applicant
Mr.
L.R. Pujari, APP for Respondent No.2
MR PREMAL R JOSHI for
Respondent No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/02/2011
ORAL
ORDER
1 Heard
party-in-person, Mr. L.R. Pujari, learned APP for respondent No.1 and
Mr. Premal R. Joshi, learned advocate for respondent No.2-original
complainant.
2 This
application under Section 482 of the Code of Criminal Procedure, 1972
is filed by the applicant, who appears party-in-person, a practising
Advocate, to quash the complaint, being FIR No. I-42 of 2009,
registered at Dholka Police Station, on 2.6.2009.
3 I
have gone through the complaint. As far as the applicant is
concerned, it is an admitted fact that he had rendered service as
advocate to Dholka Nagarpalika. It is alleged in the complaint that
he received Rs.50,000/- towards his fees on voucher, but he did not
produce receipt for the aforesaid amount. According to the applicant,
he had already tendered the original receipt to Dholka Nagarpalika
and to day he has also provided duplicate receipt to Mr. Premal R.
Joshi, learned advocate appearing for respondent No.2-original
complainant.
4. In
view of the above and even on the face of allegation, in my view, no
offence is made out.
5. In
the result, this application is allowed. The complaint, being FIR No.
I-42 of 2009, registered at Dholka Police Station on 2.6.2009 is
quashed qua the applicant.
(M.D.
SHAH, J.)
(swamy)
Top