Gujarat High Court High Court

Varsha vs State on 16 March, 2011

Gujarat High Court
Varsha vs State on 16 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/501/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 501 of 2011
 

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

VARSHA
@ GEETA BANSIBHAI GUDEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PP MAJMUDAR for
Applicant(s) : 1, 
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/03/2011 

 

ORAL
ORDER

Remedy
is available to the applicant, if complaint is not registered, to
approach higher authority – Executive Magistrate or Competent
Court. If any application is preferred before Magistrate Court,
learned Magistrate will consider the same in accordance with law on
its own merits without influenced by the order passed by this Court.

In
view of above, present application is disposed of.

[M.D.Shah,
J.]

satish

   

Top