Gujarat High Court High Court

Harpalsinh vs State on 27 December, 2010

Gujarat High Court
Harpalsinh vs State on 27 December, 2010
Author: Harsha Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCR.A/1060/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1060 of 2009
 

 


 

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


 

HARPALSINH
S/O JASHWANTSINH RANA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
SK GADHAVI for Applicant(s) : 1 - 4. 
MR MR
MENGDEY, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 23/06/2009 

 

 
 
ORAL
ORDER

Mr.

M.R. Mengdey, the learned Additional Public Prosecutor has placed on
record the communication dated 01.06.2009 addressed by the Detective
Police Inspector to the Director, Forensic Science Laboratory. The
same is taken on record.

Heard
Mr. S.K. Gadhavi, learned Advocate for the petitioners.

Rule.

Mr. M.R. Mengdey, learned Additional Public Prosecutor waives
service of rule on behalf of respondent no.1 State of Gujarat.

Considering
the fact that the Supreme Court vide order dated 22.10.2007 has
stayed the judgment and order passed by this Court in the case of
Santokben Jadeja Vs. State of Gujarat, by way of ad-interim relief,
the respondents are restrained from subjecting the petitioners
herein to Narco-Analysis Test in connection with the First
Information Report registered vide Danta Police Station I-CR
No.67/2005.

(Harsha
Devani, J.)

Caroline

   

Top