Gujarat High Court Case Information System
Print
SCR.A/1885/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1885 of
2010
=========================================================
CHAMPABEN
PRAMODBHAI NAKUM & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 6.
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/09/2010
ORAL
ORDER
1. The
petitioners are shown as accused in an M. Case No.18/10, registered
at Bhanvad Police Station, pursuant to an order dated 21.07.2010,
passed by the concerned Magistrate, directing the registration of
such an FIR and calling for a report, within a period of 30 days.
2. The
grievance of the petitioners is that they are falsely involved and
that they are completely un-related to the incident and are distant
relatives, who have been falsely roped in.
3. At
this stage, since the investigation is, still, going on, it is not
appropriate to comment on the contentions of the petitioners.
However, needless to say that the Investigating Officer shall not
cause arrest of the petitioners at random, without there being, at
lest, some prima
facie
material for suspecting that they have committed the offences in
question.
4. With the
above observations, this petition is disposed of, at this stage.
(AKIL
KURESHI, J.)
Umesh/
Top