Gujarat High Court
Valjibhai vs State on 4 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/644120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6441 of 2008
============================================
VALJIBHAI
PALABHAI MADHAVI & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR PREMAL R
JOSHI for Applicant(s) : 1 - 5.
MR KT DAVE
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR SP MAJMUDAR for
Respondent(s) : 2,
MR SHAKTI S JADEJA for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/08/2008
ORAL
ORDER
In
view of the Apex Court decision in the case of Didigam Bikshapathi
and Anr. vs. State of Andhra Pradesh reported in (2008) 2 SCC 403 and
when charge sheet is filed, this Court cannot exercise its power
under section 482 of CrPC. No case is made out to entertain this
application. Hence, this application is rejected. Notice is
discharged.
It
will be open for the applicant to avail the remedy under the Code, if
they chooses to do so.
[ANANT
S. DAVE, J.]
//smita//
Top