Gujarat High Court High Court

Madhuben vs State on 27 June, 2008

Gujarat High Court
Madhuben vs State on 27 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1140/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1140 of 2008
 

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


 

MADHUBEN
W/O HAKABHAI ADESARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
NACHIKETA S JOSHI for Applicant(s) : 1,MR
SUDHAKAR B JOSHI for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 27/06/2008 

 

 
 
ORAL
ORDER

1. Heard
Mr. Nachiket Joshi, learned advocate for the petitioner.

2. Considering
the reasoning adopted by the learned Additional Sessions Judge, Morbi
while allowing the revision application filed by the respondents No.2
to 5, which prima facie does not appear to be in consonance with the
relevant provisions of the Code of Criminal Procedure, 1973 (the
Code), issue Notice returnable on 11th July, 2008.

3. Mr.

K.P. Raval, learned Additional Public Prosecutor waives service of
notice on behalf of respondent No.1 ? State of Gujarat.

4. On
the returnable date, the learned Additional Public Prosecutor shall
also inquire and inform the Court as to whether any inquiry had been
made as contemplated under section 176(1A) of the Code.

Direct
service is permitted qua respondents No.2 to 5.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top