Gujarat High Court High Court

Vijay vs State on 25 February, 2010

Gujarat High Court
Vijay vs State on 25 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4168/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4168 of 2009
 

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

 

VIJAY
AMRUTBHAI MORKAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UTPAL M PANCHAL for
Applicant(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
MR MAULIK G NANAVATI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/02/2010 

 

 
 
ORAL
ORDER

The
petitioners are accused No.1 and 3. They seek quashing of the
complaint Annexure-A on various grounds. Complainant had made
allegations against all the accused of having created bogus documents
for taking away a piece of land which according to him, he had
purchased from the original owner.

If
the allegations made in the complaint are taken on face value, it
cannot be stated that no offence is disclosed.

Counsel
for the petitioners submitted that documents relied upon by the
complainant are not genuine and in fact his sale deed is genuine sale
deed.

In
the quashing petition, these questions cannot be decided by me. I am
sure investigating agency shall investigate into all aspects of the
matter before filing the final report.

Subject
to above observations, petition is dismissed. Notice is discharged.

(Akil
Kureshi,J.)

(raghu)

   

Top