Gujarat High Court Case Information System
Print
CR.MA/11288/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11288 of 2008
=========================================================
BHAVBHAI
@ BHAVESHBHAI BHIMBHAI GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR MR MENGDEY, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/09/2008
ORAL
ORDER
Notice
returnable on 23.9.2008. Looking to the police papers it appears
that at one place it is mentioned that the deceased has sustained 22
injuries and at another place it is stated that the deceased has
sustained 17 to 18 injuries. However, in the inquest panchnama only
one injury is mentioned. In the post-mortem report in column No.17
there are in all 14 injuries mentioned. Thus, prima facie it appears
that what is mentioned in the inquest panchnama is incorrect.
Under
the circumstances, the Dy.S.P., Veraval is directed to inquire into
the same and the discrepancy and submit the report before this Court
on or before 19.9.2008. Prima facie it appears that the inquest
panchnama seems to be doubtful.
(
M.R. SHAH, J. )
syed/
Top