Gujarat High Court High Court

Rajesh vs State on 22 July, 2008

Gujarat High Court
Rajesh vs State on 22 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/57020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 570 of 2008
 

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


 

RAJESH
AMRATLAL PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================== 
Appearance
: 
MR RC JANI
for Petitioner(s) : 1, 
MR KT DAVE, APP for
Respondent(s) : 1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
ORAL
ORDER

Rule.

Learned APP Shri K.T. Dave waives service of notice of rule on
behalf of the respondent State.

2. Shri
Rashmin Jani, learned advocate appearing for the petitioner submits
that while rejecting the application under Section 438 of the Code of
Criminal Procedure, certain directions have been given to the
Investigating Officer to lodge a criminal complaint under Section
174A
of the Indian Penal Code and to submit the report before the
learned Additional Sessions Judge, Court No.17, Ahmedabad which are
without jurisdiction and amount to curtailing the liberty of the
petitioner to invoke his legal right to challenge the warrant
proceedings.

3. Shri
K.T. Dave, learned APP is unable to dispute the above proposition.

4. Considering
the facts and circumstances of the case, while rejecting the
application for bail under Section 438 of the Code of Criminal
Procedure, restrictions put forth by the learned Additional Sessions
Judge and directions given to the Investigating Officer to lodge a
complaint under Section 174A of the Indian Penal Code is beyond the
purview of a Judge exercising power under Section 438.

5. Considering
the above aspects, the impugned order, to the extent it directs the
Investigating Officer to file a case against the petitioner under
Section 174A of the Indian Penal Code, is quashed and set aside. The
petition succeeds to the aforesaid extent. Rule made absolute to the
aforesaid extent.

(
Anant S. Dave, J. )

hki

   

Top