Gujarat High Court Case Information System Print SCR.A/1762/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1762 of 2010 ========================================================= BABUBHAI RANCHHODBHAI PATEL - Applicant(s) Versus STATE OF GUJARAT & 9 - Respondent(s) ========================================================= Appearance : MR TEJAS M BAROT for Applicant(s) : 1, MR KARTIK PANDYA, APP for Respondent(s) : 1, None for Respondent(s) : 2 - 10. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 15/09/2010 ORAL ORDER
Petitioner
is the complainant and father of deceased Alpeshbhai who died in an
accident. It is the case of the petitioner that though initially he
was under the impression that his son has died since he was driving
a Motorcycle which slipped, later on, he came to know that
Motorcycle was dashed by a Bolero jeep. Accordingly, complaint was
lodged before the police for offences punishable under Section 304-A
and other sections of the Indian
Penal Code.
Despite
filing of such a complaint, proper investigation is not carried out.
Petitioner, therefore, prayed for transfer of the investigation.
Having
heard the learned advocate for the petitioner, at this early stage,
I have nothing to hold that the investigation is not being properly
carried out. No case for transfer is made out.
Petition
is, therefore, dismissed.
(AKIL
KURESHI, J.)
(ashish)
Top