Gujarat High Court High Court

State vs Umarsha on 20 August, 2010

Gujarat High Court
State vs Umarsha on 20 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1022/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1022 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

UMARSHA
BHAKARSHA SHEKH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS, APP  for
Applicant(s) : 1, 
GIRISH PATEL ASSOC for Respondent(s) : 1, 
MR
ASHISH M DAGLI for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
ORAL
ORDER

State
has filed this petition challenging the order dated 16.4.2010 passed
by the learned Principal Sessions Judge, Patan by which Criminal
Revision application No.70 of 2009 filed by respondent No.1 came to
be allowed. The issue pertains to interim custody of animals (sheep
and goats). A case for offence under the Prevention of Cruelty to
Animals Act was lodged against respondent No.1 as certain
irregularities were noticed in transportation of animals. When the
case is pending, respondent No.1 applied for interim custody.
However, the custody of animals was handed over to Panjrapole by
the learned Magistrate by the order dated 12.11.09. In the Criminal
Revision Application filed against the said order, the learned
Sessions Judge by the order dated 16.4.2010 allowed the Revision
Application and directed the interim custody of the animals to be
handed over to respondent No.1 herein.

Counsel
appearing for respondent No.2 Panjrapole produced on record a copy of
the order dated 5.5.2010 passed by this Court in Special Criminal
Application No.813 of 2010 by which the petition filed by the
Panjrapole against the same order was dismissed.

Under
the circumstances, without elaborating the reasons, this petition is
also dismissed. The learned Sessions Judge having imposed several
conditions for release of the animals, no further conditions are
necessary.

The
petition is disposed of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top