Gujarat High Court Case Information System
Print
CR.RA/54/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 54 of 2011
=========================================
CENTRAL
BUREAU OF INVESTIGATION - THRO' SUPERINTENDENT OF - Applicant(s)
Versus
ABHAYSINH
DEVISINH CHUDASAMA & 1 - Respondent(s)
=========================================
Appearance
:
MR YN
RAVANI for
Applicant(s) : 1,
None for Respondent(s) : 1,
Ms C M Shah,
Addl.PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/02/2011
ORAL
ORDER
1. Heard
Mr Y N Ravani, learned Counsel appearing for the applicant.
2. Learned
Counsel for the applicant has placed reliance on the decision in the
case of State of
Bombay v. Kathi Kalu Oghad
(1961 (2) Cr.L.J. 856) and a CAV judgment dated 6.12.2010 (Coram
Hon’ble Mr Justice M.R. Shah) delivered in Special Criminal
Application No.1433 of 2010 in support of his submissions that the
learned Special Judge-CBI court No.4 at Mirzapur, Ahmedabad, has
erred in quashing and setting aside the order passed below Exh.89 by
the learned Addl.Chief Judicial Magistrate, CBI Court No.2, Ahmedabad
(Rural) in Special Case No.5 of 2010.
3. Considering
the above,
Issue NOTICE returnable on 22.2.2011.
Direct service for respondent No.1. Learned APP waives service for
respondent No.2.
[ANANT
S. DAVE, J.]
msp
Top