Gujarat High Court Case Information System
Print
CR.MA/2836/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2836 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 2486 of 2009
=========================================================
PRADEEPKUMAR
K SHAH - Applicant(s)
Versus
CHUDASAMA,
POLICE INSPECTOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SM SHUKLA for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
MR MR MENGDEY
APP for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 01/04/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Heard
learned advocate for the applicant.
2. The
applicant alleges contempt at the hands of the other side by seizing
the goods in contravention of the direction given by this Court in
Special Criminal Application No.2486 of 2009 by order dated
18.12.2009. The order runs as under :-
..
At this stage, since no seizure order is passed, this aspect cannot
be examined by the Court. However, I am sure that the Police
authority will take a considering decision on the basis of available
material on record.
3. After
a close scrutiny of the order, we are unable to find any direction on
any authority not to seize the goods. Under the circumstances, the
application is ill-conceived. Must fail. Stands rejected.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top