Gujarat High Court High Court

Gopinath vs Balawant on 22 November, 2010

Gujarat High Court
Gopinath vs Balawant on 22 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13038/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13038 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 9832 of 2010
 

In
SPECIAL CRIMINAL APPLICATION No. 1850 of 2009
 

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

 

GOPINATH
PILLAI (FATHER OF DECEASED PRANESHKUMAR PILLAI @ - Applicant(s)
 

Versus
 

BALAWANT
SINGH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
MUKUL SINHA, LD. ADVOCATE FOR MR. AMRESH N PATEL
for
Applicant(s) : 1, 
MR. KAMAL TRIVEDI, LD. ADVOCTE GENERAL WITH MR.
L.B. DABHI, APP for the
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. By
filing the instant application under Section 12 of the Contempt of
Courts Act, 1971, the petitioner has prayed to initiate contempt
proceedings against the respondent for willful disobedience of the
order dated 24.9.2010 rendered in Criminal Miscellaneous Application
No. 9832 of 2010 in Special Criminal Application No. 1850 of 2009
with Criminal Miscellaneous Application No. 10621 of 2010 by which
the Court directed to constitute Special Investigation Team to
investigate the offence registered as I-C.R. No. 8 of 2004 dated
15.6.2004 with DCB Police Station, Ahmedabad City.

2. At
the time hearing of this application, Mr. Kamal Trivedi, learned
Advocate General with Mr. L.B. Dabhi, learned APP for the respondent
appeared and has tendered reply affidavit along with annexure –
Notification dated 16.11.2010 issued by the Home Department,
Government of Gujarat by which Special Investigation Team has been
constituted as per the directions contained under order dated
24.9.2010. According to him, there is no willful disobedience of the
order passed by this Court. He, therefore, urges to pass appropriate
order disposing of this application.

3. Since
the order for which this contempt application has been filed has been
fully complied with by the respondent, Mr. Mukul Sinha, learned
advocate appearing for Mr. Amresh Patel, learned advocate for the
applicant does not want to press this application and seeks leave to
withdraw the same.

4. Mr.

Kamal Trivedi, learned Advocate General has no objection if leave as
prayed for is granted.

5. Hence
leave to withdraw this application is granted. This application
stands disposed of as withdrawn.

6. Affidavit
in reply filed on behalf of respondent No. 1 which is sworn by by
D.R. Patel, Under Secretary, Home Department shall be retained on
record of the case.

(A.M. KAPADIA, J)

(BANKIM N. MEHTA, J)

(pkn)

   

Top