Gujarat High Court High Court

Chandrasinh vs State on 15 March, 2010

Gujarat High Court
Chandrasinh vs State on 15 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/421/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 421 of 2010
 

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


 

CHANDRASINH
JADEJA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
Mr Shivang Shukla, Addl.PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/03/2010 

 

ORAL
ORDER

1. This
petition is filed under Articles 226 and 227 of the Constitution of
India to quash and set aside the order passed below Exh.1 in Human
Rights Application No.6 of 2007 by the learned Addl.Sessions Judge.

2. A
perusal of the order dated 28.1.2010 of the learned Addl.Sessions
Judge, 4th Fast Track Court, Rajkot reveals merciless
beating of one tailor namely, Rasikbhai Ravjibhai, husband of the
applicant before the learned Addl.Sessions Judge and prima facie,
it was found that he was beaten and marks of such beatings were
noticed and medical certificate also revealed the same.

3. In
view of the above, the District Superintendent of Police, Rajkot is
directed to submit a report as to what departmental action is taken
against the applicants herein and whether any preliminary inquiry was
made or not. S.O. to 31st March, 2010.

[ANANT S DAVE J.]

msp

   

Top