Gujarat High Court High Court

Ashokji vs State on 17 September, 2008

Gujarat High Court
Ashokji vs State on 17 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1157120/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11571 of 2008
 

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

ASHOKJI
CHANDUJI THAKOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR HR
PRAJAPATI for Petitioner(s) : 1, 
MR HEMANT
MAKWANA, AGP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
ORAL
ORDER

1. Heard
Mr. H.R. Prajapati, learned advocate for the petitioner.

2. It
is submitted that merely on the basis of a criminal complaint which
has been lodged against the petitioner, the petitioner is likely to
be detained under the provisions of Prevention of Anti-Social
Activities (PASA) Act by branding the petitioner as a
property-grabber. It is pointed out that by an order dated 26th
August, 2008, the petitioner’s brother has already been detained
under the provisions of the Act and that for the same reasons, the
petitioner is also likely to be detained. It is submitted that
merely because a criminal offence is registered against the
petitioner is no ground to detain the petitioner under the provisions
of the PASA Act.

3. Having
regard to the submissions advanced by the learned advocate for the
petitioner, issue notice returnable on 24th
September, 2008.

Direct
Service is permitted today.

(
Harsha Devani, J. )

hki

   

Top