Gujarat High Court High Court

B.M vs Premilaben on 22 September, 2008

Gujarat High Court
B.M vs Premilaben on 22 September, 2008
Bench: R.M.Doshit And D.Dave, Sharad D.Dave
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1556/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 1556 of 2007
 

In
SPECIAL CRIMINAL APPLICATION No. 328 of 1998
 

With


 

CRIMINAL
MISC.APPLICATION No. 7127 of 2007
 

In
LETTERS PATENT APPEAL No. 1556 of 2007
 

In
SPECIAL CRIMINAL APPLICATION No. 328 of 1998
 

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

 

B.M.
JADEJA & 4 - Appellant(s)
 

Versus
 

PREMILABEN
WD/O RASIKLAL MOTILAL JISHWAL & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SV RAJU with MR HIMANSHU K PATEL for
Appellant(s) : 1 - 5. 
Respondent(s) : 1, 3 - 4
SERVED. 
Respondent(s) : 2, 5 DELETED. 
MS ARCHANA RAVAL, APP for
Respondent(s) : 6 ý 
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 22/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

ADMIT.

Learned APP Ms.Raval appears for and waives service of notice of
admission on behalf of the respondents nos.6,7 and 8.

Criminal
Misc. Application No.7127 of 2007

Draft
amendment is allowed. The amendment shall be carried out forthwith.

The
applicants-appellants seek stay of the direction issued by the
learned Single Judge to register an F.I.R. in connection with the
complaint lodged by the respondents nos.1 to 3, the writ petitioners,
in respect of the custodial death of one Rasiklal Motilal Jaishwal,
the husband of the respondent no.1 and the father of the respondents
nos.2 and 3, a detenue under PASA. The learned Single Judge has also
directed to make investigation in respect of such F.I.R.

It
is now brought on record that pursuant to the directions issued by
the learned Single Judge, an F.I.R. being I CR No.395/2007 has been
registered with Makarpura Police Station, Vadodara city. The stay
prayed for pending the Appeal is refused. The investigation as
ordered by the learned Single Judge, if not completed by now, be
completed at an early date. The police report be placed on the record
of the present Appeal.

Subject
to the above directions, the Criminal Misc. Application is disposed
of.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin