Gujarat High Court Case Information System
Print
SCR.A/2153/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2153 of 2011
=========================================================
RAMANBHAI
LAHNABHAI PAGI (VARLI) - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SIKANDER SAIYED for
Applicant(s) : 1,MRNASIRSAIYED for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 02/09/2011
ORAL
ORDER
It
appears that the conduct on the part of the Range I.G. and the
concerned investigating officer to conduct raid in the early morning
and to arrest four women is not appreciated, more particularly when
there is a dispute with respect to property.
Despite
the service of the notice on the part of the present petition, there
is no reply from any of the respondents, inclusive of the respondent
No.2, at whose instruction the raid was alleged to have been carried
out in the early morning.
Looking
to the aforesaid conduct and seriousness of the matter and
allegations made in the present petition, concerned respondents are
hereby directed to explain their conduct by filling an Affidavit
before the next date of hearing.
The
respondent Nos.2 to 4 are hereby directed to remain personally
present before this Court on 9/9/2011 at 11.00 AM to assist this
Court. S.O. to 9/9/2011. Copy of this order be provided to Mr.L.B.
Dabhi, learned Additional Public Prosecutor to communicate this
order to the respondent Nos.2 to 4 for its compliance.
[M.R.
SHAH, J.]
rafik
Top