Gujarat High Court Case Information System
Print
SCR.A/2086/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2086 of 2009
=========================================================
PRATAPBHAI
ANKUBHAI KHACHAR - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
NM KAPADIA for
Applicant(s) : 1,
Mr L R Pujari, Addl. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2, 4,
MR PR
NANAVATI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 03/03/2010
ORAL
ORDER
1. Heard
the learned Advocates appearing for the parties.
2. Mr
N M Kapadia, learned Advocate does not press prayers in terms of
paras 17 [B] and [D] and restricts his submissions to the extent
that his representation qua formation of committees at State level
and District level as per Bombay Police (Gujarat Aamendment) Act,
2007 be considered.
3. In
view of the above submissions, prayers in terms of paras 17 [B] and
[D] are not entertained at all. However, considering the provisions
of the newly amended Bombay Police (Gujarat Amendment) Act, 2007
which has come into force w.e.f. 23.4.2008, it will be open for the
authorities concerned to consider the representation of the
petitioner in terms of the above amendments in accordance with law.
With
the aforesaid directions, this petition stands disposed of. Notice
is discharged.
[ANANT
S. DAVE, J.]
msp
Top