Gujarat High Court High Court

Bhavbhai vs State on 9 September, 2008

Gujarat High Court
Bhavbhai vs State on 9 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11288/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11288 of 2008
 

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

 

BHAVBHAI
@ BHAVESHBHAI BHIMBHAI GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR MR MENGDEY, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

Notice
returnable on 23.9.2008. Looking to the police papers it appears
that at one place it is mentioned that the deceased has sustained 22
injuries and at another place it is stated that the deceased has
sustained 17 to 18 injuries. However, in the inquest panchnama only
one injury is mentioned. In the post-mortem report in column No.17
there are in all 14 injuries mentioned. Thus, prima facie it appears
that what is mentioned in the inquest panchnama is incorrect.

Under
the circumstances, the Dy.S.P., Veraval is directed to inquire into
the same and the discrepancy and submit the report before this Court
on or before 19.9.2008. Prima facie it appears that the inquest
panchnama seems to be doubtful.

(
M.R. SHAH, J. )

syed/

   

Top