Gujarat High Court High Court

Razak vs State on 8 September, 2010

Gujarat High Court
Razak vs State on 8 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1590/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1590 of
2010 
=========================================================

 

RAZAK
OSMAN HINGORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Applicant(s) : 1, 
MS CM SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 08/09/2010 

 

ORAL
ORDER

1. The
petitioner seeks quashing of the complaint at ‘Annexure-E’,
bearing C.R. No. II-3114/2010, dated 03.07.2010, filed before Upleta
Police Station, on various grounds including that the petitioner has
been falsely involved, on account of his complaint against some of
the undesirable elements of the locality.

2. Upon perusal of the
impugned complaint, it cannot be stated that no offence is disclosed.
The petitioner is alleged to have committed the offence punishable
under Section 12(A) of the Bombay Prevention of Gambling Act.

3. The learned Counsel
for the petitioner stated that he does not press the petition.

4. In the result, this
petition is disposed of as not pressed. However, the Investigating
Agency shall bear in mind the GRIEVANCE of the
petitioner that he has been falsely involved, on account of his
complaint against some of the undesirable elements of the locality.

(AKIL
KURESHI, J.)

Umesh/

   

Top