Gujarat High Court Case Information System
Print
SCR.A/2391/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2391 of 2010
=========================================
VASUDEVBHAI
V BHAVSAR & 10 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
ANKIT B PANDYA for
Petitioner(s) : 1 - 2,5 - 11.
DELETED for Applicant(s) : 3 - 4.
MR PK JANI, PUBLIC
PROSECUTOR for Respondent(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/12/2010
ORAL
ORDER
After
the matter was argued for some time, Shri P.K. Jani, learned Public
Prosecutor has stated at the bar, under instructions from the D.C.P,
Shri Jha, that he himself would look into the allegations made in the
Complaint by the petitioners and consider whether the concerned
Police Officer was justified in filing the NC Complaint only and
thereafter after considering the same if he is satisfied that any
case is made out, which is a cognizable offence, he himself would
exercise powers under Sub Section (3) of Section 154 and issue
necessary direction to the concerned Police Officer. Hence, S.O. to
13/12/2010. Let concern D.C.P look into the Complaint made by the
petitioners and take an appropriate decision in light of the
provision of Section 154(3) of the Code of Criminal Procedure.
To
be placed in the first board.
(M.R.
SHAH, J.)
siji
Top