Gujarat High Court Case Information System
Print
SCR.A/1221/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1221 of 2010
======================================
REKHABEN
ANILKUMAR CHUDASAMA - Applicant
Versus
STATE
OF GUJARAT & 13 - Respondents
======================================
Appearance :
MR
AJ YAGNIK for the Applicant.
MR LB DABHI, APP for Respondent
No.1.
NOTICE SERVED BY DS for Respondent No.2.
MR SP MAJMUDAR
for Respondent Nos.3 - 14.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/08/2011
ORAL
ORDER
1. Mr.Yagnik,
learned advocate appearing on behalf of the petitioner has requested
to consider prayer of the petitioner, who is victim of the offence
punishable u/s.376 of the Indian Penal Code, to appoint Special
Public Prosecutor more particularly lady advocate.
2. Mr..L.B.Dabhi,
learned Additional Public Prosecutor appearing on behalf of
respondent No.1 has submitted that earlier very request of the
petitioner was rejected by the Legal Department vide communication
dated 15/10/2010. Still in the facts and circumstances of the case
more particularly offence against the lady for the offence punishable
u/s.376 of the Indian Penal Code, this Court is of the prima facie
opinion that earlier decision is required to be reconsidered by the
Department.
Under
the circumstances, S.O. to 17th
August,2011 so as to enable the State Government to reconsider
their earlier decision of appointment of Special Public Prosecutor
more particularly lady advocate.
[M.R.SHAH,J]
*dipti
Top