Gujarat High Court High Court

Mehboob vs State on 14 July, 2010

Gujarat High Court
Mehboob vs State on 14 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1469/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1469 of
2010 
 
=================================================


 

MEHBOOB
YUSUFBHAI JAMAL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

================================================= 
Appearance
: 
MRS
SHILPA R SHAH for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
9. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
appeal under clause 15 has been preferred against an order dated
13.05.2010 passed by the learned Single Judge in Special Criminal
Application No. 588 of 2010, wherein an allegation was made that the
accused was not produced before the Magistrate and the authorities
applied uncivilized methods and caused injuries as shown in the
photographs. After taking into consideration the report submitted by
the learned APP which revealed that except general body pain and
itching on knee there is no other complaint made by the applicant and
a certificate was also issued by the Civil Hospital, Godhra to that
extent, learned Single Judge refused to entertain the writ petition.

Apart
from the fact that the appeal under clause 15 of the Letters Patent
is not maintainable in an order passed in exercise of criminal
jurisdiction, on merit also, we find no reason to interfere with the
order passed by the learned Single Judge. The appeal is accordingly
dismissed.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top