Gujarat High Court Case Information System Print CR.MA/10405/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 10405 of 2010 ========================================================= MANHARBHAI BALUBHAI ALIAS BABUBHAI MAYAVANSHI - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR JB PARDIWALA for Applicant(s) : 1, MS CHETNA SHAH Ld. APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 07/09/2010 ORAL ORDER
1. Heard
the learned counsel for the petitioner and learned APP for the State
for final disposal of this petition.
2. The
petitioner is the original complainant. He has filed Criminal Case
No. 12/2009 before the learned Judicial Magistrate First Class,
Pardi, alleging various offence punishable under sec. 465, 467, 468
etc. read with section 114 of IPC as also for the offence punishable
under the provisions of Scheduled Castes & Scheduled Tribes
(Prevention of Atrocities) Act. On the said complaint, learned
Magistrate has passed the order on 16.10.2009, which reads as
follows:
Read
the complaint and perused the documents. The complaint is sent for
police investigation under sec. 202 of Code of Criminal Procedure to
the Pardi Police Station. Report to be submitted within one months.
3. Learned
counsel for the petitioner submitted to my mind rightly that such
order of the learned Magistrate suffers from defects inasmuch as the
complainant has not been examined on oath before passing the order.
He, therefore, submitted that the order be set aside and the learned
Magistrate be requested to pass a fresh order in accordance with law.
4. While
agreeing with the said suggestion, the order dated 16.10.2009 is,
therefore, quashed. The proceedings are to be of pre-cognizance
before the learned Magistrate, who shall pass a fresh order in
accordance with law. The request of the petitioner that this is a fit
case, where appropriate investigation under sec. 156(3) of Code of
Criminal Procedure is called for, shall also be considered, with
respect to which, I have expressed no opinion.
5. With
the above observation and direction, this petition stands disposed
of.
(AKIL
KURESHI, J.)
mandora/
Top