Gujarat High Court High Court

Vasudevbhai vs State on 8 December, 2010

Gujarat High Court
Vasudevbhai vs State on 8 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2391/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2391 of 2010
 

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


 

VASUDEVBHAI
V BHAVSAR & 10 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ANKIT B PANDYA for
Petitioner(s) : 1 - 2,5 - 11.                                  
            DELETED for Applicant(s) : 3 - 4. 
MR PK JANI, PUBLIC
PROSECUTOR for Respondent(s) : 1 -
5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/12/2010 

 

ORAL
ORDER

After
the matter was argued for some time, Shri P.K. Jani, learned Public
Prosecutor has stated at the bar, under instructions from the D.C.P,
Shri Jha, that he himself would look into the allegations made in the
Complaint by the petitioners and consider whether the concerned
Police Officer was justified in filing the NC Complaint only and
thereafter after considering the same if he is satisfied that any
case is made out, which is a cognizable offence, he himself would
exercise powers under Sub Section (3) of Section 154 and issue
necessary direction to the concerned Police Officer. Hence, S.O. to
13/12/2010. Let concern D.C.P look into the Complaint made by the
petitioners and take an appropriate decision in light of the
provision of Section 154(3) of the Code of Criminal Procedure.

To
be placed in the first board.

(M.R.

SHAH, J.)

siji

   

Top