Gujarat High Court High Court

Parmar vs State on 2 August, 2011

Gujarat High Court
Parmar vs State on 2 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1583/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1583 of 2011
 

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


 

PARMAR
LAXMANBHAI SHIVABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PS CHAMPANERI for
Applicant(s) : 1, 
MR. RAWAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/08/2011 

 

ORAL
ORDER

1.0. By
way of this petition under Article 226 of the India, petitioner

-original complainant has prayed for following reliefs;

7(B). Your
Lordships may be pleased to transfer the investigation of the
complaint being CR.No.II-33 of 2011 registered before Patdi Police
Station, to any independent agency and/ or any senior officer not
below the rank of D.S.P.

7(C). Your
Lordships may be pleased to order to carry out proper investigation
of the complaint being Cr.No.II-33 of 2011 registered before Patdi
Police Station;

7(D). Your
Lordships may be pleased to order to consider the representation of
the petitioner as the complaint and take necessary steps in
accordance with law;

2.0. Having heard
Shri Champaneri, learned advocate for the petitioner and Shri Rawal,
learned APP for the respondent State and considering the facts and
circumstances of the case, it appears to the Court that present
petition is disposed of by directing that investigation of the case
be supervised by the Higher Authority not below the rank of the
Dy.Sp. Shri Champaneri, learned advocate for the petitioner has
submitted that if at this stage investigation is directed to be
supervised by the officer not below rank of Dy.Sp, petitioner would
be satisfied at this stage.

3.0. In view of
the above, present Special Criminal Application is disposed by
directing that investigation of the case/FIR in question be
supervised by the higher officer not below the rank of concerned
Dy.Sp. With this, present Special Criminal Application is disposed
of with above directions. Direct service is permitted.

(M.R.SHAH,
J.)

kaushik

   

Top