Gujarat High Court High Court

Garasiya vs State on 9 April, 2010

Gujarat High Court
Garasiya vs State on 9 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/607/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 607 of 2010
 

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


 

GARASIYA
VALUBHAI BHALABHAI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=============================================
 
Appearance : 
MR
JM BAROT for Applicant(s) : 1 - 3.MR HARESH H PATEL for Applicant(s)
: 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 6. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/04/2010 

 

ORAL
ORDER

Mr.J.M.Barot,
learned advocate for the petitioners, submits that the petitioners
are unnecessarily harassed by respondent No.4. Though no offence is
registered against him, the petitioners were taken to the police
station and detained in police custody illegally and subsequently
upon representation being made to higher authorities they were
released. Later on they were called for lie detection test and they
apprehend that they will be falsely implicated in a crime which they
never committed. It is further submitted that the respondent No.4 at
the behest of rival political group is abusing process of law, and
therefore, this petition.

Considering
the above, learned APP is directed to seek information from
respondent No.2-the District Superintendent of Police, Dahod about
submissions made by learned advocate for the petitioners.

Issue
notice returnable on 26.04.2010.

[Anant
S. Dave, J.]

*pvv

   

Top