Gujarat High Court High Court

Pradeepkumar vs Chudasama on 1 April, 2010

Gujarat High Court
Pradeepkumar vs Chudasama on 1 April, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2836/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2836 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2486 of 2009
 

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

 

PRADEEPKUMAR
K SHAH - Applicant(s)
 

Versus
 

CHUDASAMA,
POLICE INSPECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SM SHUKLA for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR MR MENGDEY
APP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/04/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
learned advocate for the applicant.

2. The
applicant alleges contempt at the hands of the other side by seizing
the goods in contravention of the direction given by this Court in
Special Criminal Application No.2486 of 2009 by order dated
18.12.2009. The order runs as under :-

..

At this stage, since no seizure order is passed, this aspect cannot
be examined by the Court. However, I am sure that the Police
authority will take a considering decision on the basis of available
material on record.

3. After
a close scrutiny of the order, we are unable to find any direction on
any authority not to seize the goods. Under the circumstances, the
application is ill-conceived. Must fail. Stands rejected.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top