Gujarat High Court High Court

Sureshkumar vs State on 18 March, 2009

Gujarat High Court
Sureshkumar vs State on 18 March, 2009
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14699/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 14699 of 2008
 

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

SURESHKUMAR
AMRUTLAL PANCHAL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
MM TIRMIZI for Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 18/03/2009 ORAL ORDER

The
learned counsel for the applicant submits that the allegation
levelled against the applicant might have taken place at the most at
Radhanpur, i.e the matrimonial home of the complainant and,
therefore, the proceedings impugned initiated by the concerned
Magistrate, Ahmedabad {Rural}, is without jurisdiction. In support of
the above submission, the learned counsel for the applicant places
reliance on the decisions of the Apex Court in the case of Y.
Abraham Ajith and others vs. Inspector of Police, Chennai,
reported
in (2004) 8 SCC 100, and in the case of Bhura Ram and others vs.
State of Rajashthan and another, reported in 2008 AIR SCW 4449.

Hence,
Rule.

Ad-interim
relief in terms of paragraph 8(B).

Notice
as to interim relief returnable on 21.4.2009.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top