Gujarat High Court High Court

Mohmmed vs State on 4 May, 2010

Gujarat High Court
Mohmmed vs State on 4 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/773/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 773 of 2010
 

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


 

MOHMMED
YUNUS YUSUFKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
TARAK DAMANI for
Applicant(s) : 1, 
Mr UA Trivedi, A.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/05/2010 

 

ORAL
ORDER

Leave
to join the Electricity Company as party respondent.

Heard
Mr Tarak Damani, learned Advocate for the applicant.

Mr
Damani has placed reliance on a decision of the Punjab and Haryana
High Court reported in (2007 Cr.L.J. 429) in the case of
M/s.Mahalakshmi Spinners Ltd. & Ors, v. State of Haryana
and Anr., and a decision of the Mumbai High Court
reported in (2006(2) Mh.L.J.) in the case of Shakambari
Industries, Akola and anr. v. State of Maharashtra and anr
and submitted that cognizance of offence under the new
Electricity Act can be taken only on a complaint made in writing by
an authorised officer. Learned Advocate has further referred to the
amended provisions of section 151A of the Electricity Act.

In
view of the above submissions,

Issue
NOTICE to the respondents, returnable on 22nd June, 2010.
Meanwhile, ad-interim relief in terms of para 7 [C].

[ANANT
S. DAVE, J.]

msp

   

Top