IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CRIMINAL APPLICATION No 57 of 1997
--------------------------------------------------------------
CHANDUJI PRADHANJI THAKORE
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR YS LAKHANI for Petitioner
PUBLIC PROSECUTOR for Respondent No. 1
SERVED for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE A.R.DAVE
Date of Order: 11/02/97
ORAL ORDER
Learned Advocate Shri Lakhani appearing for the
Petitioner has submitted that Respondent No. 2, the
complainant, is in the habit of filing false and
frivolous complaints under the provisions of the
Scheduled Castes and the Scheduled Tribes (Prevention of
Atrocities) Act, 1989. It is further submitted by him
that more than 25 complaints have been filed by
respondent No. 2. Such fact has been confirmed by
learned A.P.P. Shri Shukla who has received instructions
from the concerned Investigating Officer that, in fact,
respondent No.2 has filed more than 25 complaints as
stated by Shri Lakhani.
In the circumstances, notice was issued to
respondent No. 2. He once remained present and prayed
for time but thereafter did not remain present before the
court on 4th February 1997 and even today, that is, on
11th February 1997. In the above circumstances, so as to
ascertain certain factual position, respondent No.2 is
ordered to remain personally present in this Court on
21st February 1997. A copy of this order is directed to
be served to respondent No. 2 through the Mehsana Town
Police Station. Direct service to be given to the Office
of the Public Prosecutor.
(A.R. Dave, J.)