Gujarat High Court High Court

Vasudev vs State on 27 January, 2010

Gujarat High Court
Vasudev vs State on 27 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7140/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7140 of 2009
 

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

 

VASUDEV
MADHURBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAL SOLI UNWALA for
Applicant(s) : 1, 
MR KP RAWAL, APP for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
MR PP MAJMUDAR for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

The
applicant has though prayed for quashing of the complaint, counsel
for the applicant confined this petition to order dated 10.6.2009
passed by learned Chief Metropolitan Magistrate, Ahmedabad to direct
investigation into complaint Annexure-A through CID Crime.

It
is the case of the petitioner that the learned Magistrate could not
have ordered investigation by a particular agency and only an
authorised officer of the police station under the Code of Criminal
Procedure who could be directed to carry out such investigation. To
this, learned counsel for the complainant raised no serious dispute.

Under
the circumstances, order dated 10.6.2009 insofar as it directs the
investigation of the written complaint Annexure-A through CID branch
is set aside. Learned Magistrate shall pass further consequential
orders for sending the matter to competent officer of the police
station.

With
above observations, the petition is disposed of.

Since
the petition is confined only to this single issue, I have not
examined any contention of either side.

(Akil
Kureshi,J.)

(raghu)

   

Top