Gujarat High Court High Court

========================================== vs Mr Kp Raval on 4 July, 2008

Gujarat High Court
========================================== vs Mr Kp Raval on 4 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8631/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8631 of 2008
 

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

KUNVARJIBHAI
DEVRAJ PADSUMBIA & ORS 

 

Versus
 

STATE
OF GUJARAT & ORS 

 

========================================== 
Appearance
: 
MR JV MEHTA for
Applicants:1-4 
MR KP RAVAL, ADDL.PUBLIC
PROSECUTOR for Respondent:1 
None
for Respondents:2-3. 
==========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 04/07/2008  
 
ORAL ORDER

Heard
Mr.J.V.Mehta, learned Advocate for the petitioners.

It
is pointed out that on the same facts, the respondent No.3-
complainant had lodged a complaint before the learned Judicial
Magistrate First Class, Morbi being Criminal Case No.1937 of 2003.
It is submitted that suppressing the said facts, the respondent No.3
has again filed a complaint being Criminal Inquiry No.63 of 2008
wherein the learned Judicial Magistrate First Class, Morbi had
directed investigation under section 156(3) of the Code of Criminal
Procedure, 1973, (‘the Code’). It is submitted that on the same
facts, a second complaint ought not to have been entertained.

Considering
the submissions advanced by the learned Advocate for the petitioners
and looking to the material on record, issue NOTICE returnable
on 11th August, 2008. By way of ad-interim relief,
further proceedings of Criminal Inquiry No.63 of 2008 pending before
the learned Additional Chief Judicial Magistrate First Class, Morbi
as well as Morbi City Police Station M.Case No.14 of 2008 are hereby
stayed.

Mr.K.P.Raval, learned
Additional Public Prosecutor waives service of Notice on behalf of
respondent No.1-State of Gujarat.

(HARSHA DEVANI, J.)

Amit/-

   

Top