Gujarat High Court High Court

Pranjivan vs State on 23 July, 2008

Gujarat High Court
Pranjivan vs State on 23 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/9440/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9440 of 2008
 

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


 

PRANJIVAN
HARJIVAN PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
MR KAMAL B. TRIVEDI, ADVOCATE GENERAL with
MS. SANGEETA VISHEN, AGP for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr.

Kamal B. Trivedi, learned Advocate General seeks leave to place on
record copy of the Notification dated 21st July, 2008,
appointing Commissioner of Enquiry consisting of Hon’ble Justice D.K.
Trivedi, former Judge of this High Court, as the Chairman of the
Commission to inquire into the death of two school boys, namely,
Dipesh and Abhishek, who were studying in the Gurukul of Sant Shri
Asaramji Ashram, Motera. The Notification further reads as under:

?S2. The
Commission shall inquire into:

(i) The
facts and circumstances leading to the death of the said two school
boys;

(ii) The
Police investigation to solve the case of death of the two children
and the adequacy of action taken;

3. The
Commission shall also make recommendations to prevent recurrence of
such incidents for future guidance and action;

4. The
Commission shall complete its inquiry and submit its report to the
State Government on or before 20th October, 2008.??

The
Government has also conferred upon the Commission, the powers under
sub-sections (2) to (5) of Section 5 of the Commissions of Inquiry
Act, 1952.

2. The
learned Advocate General also seeks leave to place on record copy of
order dated 22.7.2008 of the Director General of Police, transferring
the investigation of the case to Additional Director General of
Police, C.I.D (Crime and Railways) Gujarat State to be assisted by an
Officer to be nominated by the Director, Gujarat State Forensic
Science Laboratory and a Medical Officer.

3. Leave
as prayed for is granted.

4. The
learned Advocate General also states that the Commission will start
functioning as early as possible.

Adjourned
to 28th July, 2008.

(M.S. Shah,
Actg. C.J.)

(D.H. Waghela,
J.)

*/Mohandas

   

Top