Gujarat High Court High Court

========================================== vs Mr M A Patel on 4 July, 2008

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8725/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8725 of 2008
 

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

BHIKHUBHAI
JAIRAMBHAI PATEL 

 

Versus
 

PRAKASHBHAI
AMRUTBHAI DESAI & ANR 

 

========================================== 
Appearance
: 
MR HARSHADRAY A DAVE for
Applicant:1 
MR M A PATEL, ADDL.PUBLIC
PROSECUTOR for Respondent:1
 

None
for Respondent:2 
==========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 04/07/2008  
 
ORAL ORDER

Heard
Mr.H.A.Dave, learned Advocate for the applicant.

It
is submitted that a bare perusal of the First Information Report in
question shows that there is no involvement of the petitioner qua
the offence in question. It is pointed out that it is the case of
the complainant himself that the petitioner is also being threatened
by the other co-accused.

In
the aforesaid premises, issue NOTICE returnable
on 11th August, 2008. By way of ad-interim relief,
further investigation pursuant to the First Information Report
registered vide Mahuva Police Station I-C.R.No.36 of 2008 is hereby
stayed.

Mr.M.A.Patel,
learned Additional Public Prosecutor waives service of Notice on
behalf of respondent No.1-State of Gujarat.

(HARSHA
DEVANI, J.)

Amit/-

   

Top