Gujarat High Court Case Information System
Print
CR.MA/369/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 369 of 2010
=========================================================
ASHOK
ABBASBHAI BHALAVAT & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Applicant(s) : 1 - 2.MR PP MAJMUDAR for Applicant(s) : 1 - 2.
MR
KP RAVAL, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2010
ORAL
ORDER
Learned
counsel for the petitioners did not press for quashing of the
complaint. He, however, submitted that while ordering investigation
under Section 156(3) of CrPC, the learned Magistrate should not have
entrusted such investigation to a police agency other than ordinary
investigating agency having jurisdiction to inquire into the
allegations. He relied on decision of the Apex Court in the case of
Central Bureau of Investigation (Through S.P., Jaipur) v. State of
Rajasthan reported in AIR 2001
SC 668.
Notice
for final disposal returnable
on 27th
January, 2010.
Learned
APP Mr. Raval waives service of Notice for respondent No.1, State of
Gujarat.
Ad-interim
relief in terms of para 14(B). Direct service to respondent No.2 is
permitted.
(Akil
Kureshi, J.)
menon
Top