Gujarat High Court Case Information System
Print
SCR.A/1762/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1762 of 2010
=========================================================
BABUBHAI
RANCHHODBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 9 - Respondent(s)
=========================================================
Appearance :
MR
TEJAS M BAROT for Applicant(s) : 1,
MR KARTIK PANDYA, APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/09/2010
ORAL
ORDER
Petitioner
is the complainant and father of deceased Alpeshbhai who died in an
accident. It is the case of the petitioner that though initially he
was under the impression that his son has died since he was driving
a Motorcycle which slipped, later on, he came to know that
Motorcycle was dashed by a Bolero jeep. Accordingly, complaint was
lodged before the police for offences punishable under Section 304-A
and other sections of the Indian
Penal Code.
Despite
filing of such a complaint, proper investigation is not carried out.
Petitioner, therefore, prayed for transfer of the investigation.
Having
heard the learned advocate for the petitioner, at this early stage,
I have nothing to hold that the investigation is not being properly
carried out. No case for transfer is made out.
Petition
is, therefore, dismissed.
(AKIL
KURESHI, J.)
(ashish)
Top