Gujarat High Court Case Information System
Print
CR.MA/14699/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14699 of 2008
======================================
SURESHKUMAR
AMRUTLAL PANCHAL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
MM TIRMIZI for Applicant(s) : 1 - 3.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2009 ORAL ORDER
The
learned counsel for the applicant submits that the allegation
levelled against the applicant might have taken place at the most at
Radhanpur, i.e the matrimonial home of the complainant and,
therefore, the proceedings impugned initiated by the concerned
Magistrate, Ahmedabad {Rural}, is without jurisdiction. In support of
the above submission, the learned counsel for the applicant places
reliance on the decisions of the Apex Court in the case of Y.
Abraham Ajith and others vs. Inspector of Police, Chennai, reported
in (2004) 8 SCC 100, and in the case of Bhura Ram and others vs.
State of Rajashthan and another, reported in 2008 AIR SCW 4449.
Hence,
Rule.
Ad-interim
relief in terms of paragraph 8(B).
Notice
as to interim relief returnable on 21.4.2009.
Direct
service is permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top