Gujarat High Court High Court

Dharmendra vs State on 10 August, 2011

Gujarat High Court
Dharmendra vs State on 10 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1205/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1205 of 2011
 

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


 

DHARMENDRA
GHANSHYAM PANDEY - Applicant
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

======================================
Appearance : 
MR PANDYA FOR SV
RAJU ASSOCIATES for the Applicant. 
MR LB DABHI, APP for Respondent
No.1. 
None for Respondent Nos.2 -
4. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 10/08/2011 

 

ORAL
ORDER

1. Mr.Pandya,
learned advocate appearing on behalf of the petitioner has insisted
for considering the prayer in terms of Para-19(d) also. Prayer in
terms of Para19(d) reads as under:

“19(d) To
issue a Writ of Prohibition against the respondent No.4 Police
Inspector Mr.J.M.Patel, presently working with DCB Police Station,
Surat not to interfere with the petitioner’s matrimonial life as also
in the investigation of the FIR being I-CR No.101 of 2011 registered
with J.P.Road Police Station, Vadodara either directly or
indirectly;”

2. Having
heard Mr.Pandya, learned advocate appearing on behalf of the
petitioner, such a prayer in terms of Para-19(d) in the present
petition under Article 226 of the Constitution of India cannot be
granted. Hence, the present petition is dismissed qua prayer in terms
of Para 19(d). For rest of the prayers, let the learned
Additional Public Prosecutor get the instructions from the
concerned Investigating Officer. S.O. to 24th August,2011.

[M.R.SHAH,J]

*dipti

   

Top