Gujarat High Court High Court

Ranjitbhai vs State on 11 May, 2010

Gujarat High Court
Ranjitbhai vs State on 11 May, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/510/2001	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No.510 of 2001
 

 


 

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

RANJITBHAI
GOPALBHAI PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 


=================================================== 
Appearance
: 
MR YM THAKORE for Applicant(s) : 1
- 2. 
MR AL PANDYA, APP for Respondent(s) : 1, 
MR PR NANAVATI
for Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) : 3 -
4. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 11/05/2010 

 


 ORAL
ORDER

This
revision application challenges order dated 17.08.2001 made by
learned Judicial Magistrate, below Exh.1 whereby the complaint
lodged by the applicant against the respondent Nos.2, 3 and 4 has
been rejected. It is the case of the applicant that his vehicle had
been wrongly seized by the police whereas in the affidavit-in-reply
filed by respondent No.2 it has been stated that the vehicle in
question had been requisitioned by the respondents under valid order
passed by Commissioner of Police, Surat City.

In
the circumstances, Mr.Pandya, learned Additional Public Prosecutor,
prays for time to produce the original record to point out as to
whether any procedure had been actually followed for the purpose of
requisitioning the vehicle in question. S.O. to 13.05.2010.

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top