Gujarat High Court High Court

Makwana vs State on 30 March, 2011

Gujarat High Court
Makwana vs State on 30 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/605/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 605 of 2011
 

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

 

MAKWANA
JAGATSINH DAHYAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MJ PARIKH for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
 
ORAL
ORDER

The
present petitioner filed a complaint before the learned J.M.F.C.,
Prantij against the respondents no.2 to 7 being Inquiry Case No.1 of
2011 under Sections 323, 504, 506(2) and 120-B read with 34 of Indian
Penal Code on 28.2.2011. On the same day, the learned J.M.F.C. passed
order to hold inquiry under Section 202 of Criminal Procedure Code
and the complainant was directed to remain present along with the
witnesses, if any, on 14.3.2011. On the same day i.e. on 28.2.2011,
the complainant filed a pursis and declared that he does not want to
examine any witnesses at this stage. In spite of this declaration
filed by the complainant, the trial Court has not passed any order on
the complaint and simply adjourned the matter to 9.5.2011. Hence,
this petition is filed seeking some order or direction.

The
learned J.M.F.C., Prantij is hereby directed to decide and dispose of
the matter being Inquiry Case No.1 of 2011 as early as possible after
examining the complainant, as the complainant is not inclined to
examine any witnesses, on its own merits, in accordance with law and
without being influenced by the order passed by this Court. It is
clarified that if any application for preponing the date is made by
the applicant, the trial Court will consider the same and dispose of
the matter as directed hereinabove.

With
the above direction, this petition is disposed of. Direct service is
permitted.

(
M.D.Shah, J )

srilatha

   

Top