Gujarat High Court High Court

Samuben vs State on 24 August, 2011

Gujarat High Court
Samuben vs State on 24 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2134/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2134 of 2011
 

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


 

SAMUBEN
SANJAYBHAI CHAVADA - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================
Appearance : 
MR
TEJAS P SATTA for the Applicant. 
MR KP RAWAL, APP for the
Respondents. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/08/2011 

 

ORAL
ORDER

1. The
present petition under Article 226 of the Constitution of India has
been preferred by the petitioner for the following main reliefs:

“7(A) Admit
and allow this petition.

(B) Issue
a writ of mandamus and/or writ of certiorari and/or any other
appropriate writ, order or direction to the respondent Authorities
for proper investigation and inquiry in the complain bearing
I-C.R.No.94/2011 made by the petitioner dated 23/07/2011 before
Tarapur Police Station.

(C) Issue
appropriate order or direction to the respondents – Authorities
for taking possession or for seizure of the vehicle used in the
commission of the crime and also for proper examination and
investigation of the said vehicle after taking custody of the same in
accordance with law.”

2. Having
heard Mr.Tejas Satta, learned advocate appearing on behalf of the
petitioner and Mr.K.P.Rawal, learned Additional Public Prosecutor
appearing on behalf of the respondents, without making any
observations against the concerned Investigating Officer and in the
facts and circumstances of the case, it is directed that
investigation of the FIR be supervised by the Higher Officer not
below the rank of Deputy Superintendent of Police. With this, the
present petition is disposed of.

Direct
service is permitted.

[M.R.SHAH,J]

*dipti

   

Top