Gujarat High Court High Court

Jafar vs State on 12 May, 2010

Gujarat High Court
Jafar vs State on 12 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/106/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 106 of 2010
 

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


 

JAFAR
ABBAS RASULMOHAMMED MERCHANT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
GM JOSHI for Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s)
: 1, 
None for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 12/05/2010 

 

ORAL
ORDER

Heard
learned advocate for the petitioner.

Learned
advocate for the petitioner relied on the cases of Y.Abraham Ajith v.
Inspector of Police
[2004(3) Crimes 227] and Manish Ratan & Ors.
v. State of Madhya Pradesh [SLR (Cri.) 2007 Page 1] and submitted
that impugned orders passed by the learned Judge is contrary to the
law laid down by the Apex Court inasmuch as the complaint filed at
Bhavnagar Mahila Police Station referred to incidents which took
place somewhere in the month of June, 2001 and the offences alleged
to have been committed at Raipur, Chattisgadh State (erstwhile Madhya
Pradesh State).

In
view of the above and considering the discussion of learned Judge
about incidents as narrated in the FIR and before the police, this
case deserves consideration.

Issue
notice returnable on 09.07.2010.

In
the meanwhile, ad-interim relief in terms of para 7(c).

[Anant
S. Dave, J.]

*pvv

   

Top