Gujarat High Court Case Information System
Print
SCR.A/607/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 607 of 2010
=============================================
GARASIYA
VALUBHAI BHALABHAI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=============================================
Appearance :
MR
JM BAROT for Applicant(s) : 1 - 3.MR HARESH H PATEL for Applicant(s)
: 1 - 3.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 - 6.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 09/04/2010
ORAL
ORDER
Mr.J.M.Barot,
learned advocate for the petitioners, submits that the petitioners
are unnecessarily harassed by respondent No.4. Though no offence is
registered against him, the petitioners were taken to the police
station and detained in police custody illegally and subsequently
upon representation being made to higher authorities they were
released. Later on they were called for lie detection test and they
apprehend that they will be falsely implicated in a crime which they
never committed. It is further submitted that the respondent No.4 at
the behest of rival political group is abusing process of law, and
therefore, this petition.
Considering
the above, learned APP is directed to seek information from
respondent No.2-the District Superintendent of Police, Dahod about
submissions made by learned advocate for the petitioners.
Issue
notice returnable on 26.04.2010.
[Anant
S. Dave, J.]
*pvv
Top