Gujarat High Court
Patel vs State on 23 March, 2010
Gujarat High Court Case Information System
Print
CR.RA/176/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 176 of 2010
======================================
PATEL
KIRITBHAI CHIMANLAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
PRATIK B BAROT for Applicant
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/03/2010
ORAL
ORDER
Learned
counsel for the applicant has placed reliance on the decision of the
Apex Court in the case of Gorige Pentaiah vs. State of Andhra Pradesh
and others, reported in (2008) 12 SCC 531 and submitted that,
considering the averments made in the complaint and the subsequent
statement, it cannot be said that offences punishable under Section
3(1)(x) of the Scheduled Castes and the Scheduled Tribes (Prevention
of Atrocities) Act, 1989, are attracted.
Considering
the above, issue notice returnable on 29.4.2010.
Learned
APP waives service of notice on behalf of respondent No.1
(ANANT
S. DAVE, J.)
(swamy)
Top