Gujarat High Court High Court

Whether vs State on 17 October, 2011

Gujarat High Court
Whether vs State on 17 October, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13042/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13042 of 2009
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================
 
	  
	 
	 
	 
		 
			 
				 

1.
			
			 
				 

Whether
				Reporters of Local Papers may be allowed to see the judgment ?
			
			 
				 

 

				
			
		
	
	 
		 
			 
				 

2.
			
			 
				 

To
				be referred to the Reporter or not ?
			
			 
				 

 

				
			
		
		 
			 
				 

3.
			
			 
				 

Whether
				their Lordships wish to see the fair copy of the judgment ?
			
			 
				 

 

				
			
		
		 
			 
				 

4.
			
			 
				 

Whether
				this case involves a substantial question of law as to the
				interpretation of the constitution of India, 1950 or any order
				made thereunder ?
			
			 
				 

 

				
			
		
		 
			 
				 

5.
			
			 
				 

Whether
				it is to be circulated to the civil judge ?
			
			 
				 

 

				
			
		
	

 

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

JAYPRAKASH
MOTWANI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR SP
MAJMUDAR for
Applicant(s) : 1 - 2.MR VIMALA PUROHIT for Applicant(s) : 1 -
2. 
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (R) for Respondent(s) : 2, 
MS AMEE YAJNIK for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 17/10/2011 

 

 
ORAL
JUDGMENT

[1.0] Present
application under Section 482 of the Code of Criminal Procedure, 1973
(hereinafter referred to as “CrPC”) has been preferred by
the applicants – original accused to quash and set aside the
impugned Criminal Case No.63/2009 pending in the Court of learned
Chief Judicial Magistrate, Daman.

[2.0] At
the outset, Shri Majmudar, learned advocate appearing on behalf of
the applicants seeks permission to withdraw the present application.
Even otherwise, the present application to quash and set aside the
Criminal Case pending in the Court of learned Chief Judicial
Magistrate, Daman would not be maintainable before this High Court.

[4.0] In
any case, considering the request made by Shri Majmudar, learned
advocate appearing on behalf of the applicants, present application
is dismissed as withdrawn. Rule discharged. Ad-interim relief
granted earlier stands vacated forthwith.

(M.R.

Shah, J.)

*menon

   

Top