Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Gujarat High Court

Nitinchandra Somnath Raval vs State Of Gujarat & 3 on 10 February, 2017

Author: J.B.Pardiwala

Bench: J.B.Pardiwala

                    R/SCR.A/4164/2016                                                 ORDER




                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

               SPECIAL CRIMINAL APPLICATION (QUASHING) NO. 4164 of 2016
         ==========================================================
                         NITINCHANDRA SOMNATH RAVAL....Applicant(s)
                                          Versus
                            STATE OF GUJARAT & 3....Respondent(s)
         ==========================================================
         Appearance:
         PARTY-IN-PERSON, ADVOCATE for the Applicant(s) No. 1
         DS AFF.NOT FILED (R) for the Respondent(s) No. 4
         MR UMESH A TRIVEDI, ADVOCATE for the Respondent(s) No. 3
         MR. BHADRISH S RAJU, ADVOCATE for the Respondent(s) No. 2
         APP for the Respondent(s) No. 1
         SAIRICA S RAJU, ADVOCATE for the Respondent(s) No. 2
         ==========================================================

             CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA

                                           Date : 10/02/2017
                                            ORAL ORDER

1 By this application under Article 227 of the Constitution of India,  the applicant appearing as a party­in­person calls in question the legality  and validity of the order dated 15th  February 2016 passed by the Chief  Judicial Metropolitan Magistrate, Ahmedabad (Rural), Mirzapur, below  Exhibit: 55 in the Criminal Case No.853 of 2001. 

2 The applicant herein lost four members of his family on account of  collapse of the residential building on 26th January 2001. On that fateful  day,   the   State   of   Gujarat   witnessed   a   massive   earthquake   rendering  thousands of people homeless and claiming lives of hundreds of people  across   the   State   of   Gujarat.   The   applicant   along   with   his   family   was  residing on the 7th  floor of the multistoried tower. There were, in all,  four such buildings of 10­Storeys each alleged to have been constructed  Page 1 of 3 HC-NIC Page 1 of 4 Created On Sun Aug 13 13:37:57 IST 2017 1 of 4 R/SCR.A/4164/2016 ORDER by the applicant herein along with the accused No.2. Since the applicant  was out of town on that date, he could save his life. In all 98 persons  died residing in the four towers. The case of the applicant herein is that  the   land   on   which   the   four   towers   were   constructed   was   of   the  ownership of the applicant herein. He entered into an agreement to put  up construction along with the applicant No.2. The original plan was to  put up construction upto three floors, but later on, the plan was revised  and four buildings of 10­Storeys each were constructed. It is the case of  the   applicant   that   due   to   inferior   quality   of   materials   used   in   the  construction, the foundation could not sustain the tremors which led to  the collapse of the four buildings. The State filed an F.I.R. at the Satellite  Police Station vide C.R. No.I­58 of 2001 against the two accused persons  for the offence punishable under Sections 304, 418, 420 read with 114  of the Indian Penal Code and Sections 3(2)(c)(d)7(1)(i)(ii) and 7(2) of  the Gujarat Ownership Flats Act, 1973. 

3 The investigation ended up with the filing of the chargesheet and  the filing of the chargesheet culminated in the Criminal Case No.853 of  2001. 

4 It   appears   that   the   accused   persons   preferred   an   application  Exhibit: 55 for deletion of Section 304 of the Indian Penal Code. The  Magistrate, relying upon the various orders passed by this Court, thought  fit to allow the application Exhibit: 55 and deleted Section 304 of the  Indian Penal Code.

5 Being dissatisfied, the applicant has come up with this application. 

6 Having heard the applicant appearing in person and the learned  A.P.P. appearing for the State and having gone through the materials on  record, apart from the question of locus of the applicant, I do not find  Page 2 of 3 HC-NIC Page 2 of 4 Created On Sun Aug 13 13:37:57 IST 2017 2 of 4 R/SCR.A/4164/2016 ORDER any error, not to speak of any error of law, said to have been committed  by the learned Magistrate  in passing the impugned order. I have also  considered   the   judgments   on   which   reliance   has   been   placed   by   the  applicant   appearing   as   a   party­in­person.   This   application,   therefore,  fails and is hereby rejected. 



                                                                         (J.B.PARDIWALA, J.)
         chandresh




                                               Page 3 of 3

HC-NIC                                      Page 3 of 4      Created On Sun Aug 13 13:37:57 IST 2017
                                                                                                       3 of 4
                     R/SCR.A/4164/2016                                              ORDER




                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

SPECIAL CRIMINAL APPLICATION (QUASHING) NO. 4164 of 2016 [On note for speaking to minutes of order dated 10/02/2017 in R/SCR.A/4164/2016 ] ========================================================== NITINCHANDRA SOMNATH RAVAL....Applicant(s) Versus STATE OF GUJARAT & 3....Respondent(s) ========================================================== Appearance:

PARTY-IN-PERSON, ADVOCATE for the Applicant(s) No. 1 DS AFF.NOT FILED (R) for the Respondent(s) No. 4 MR UMESH A TRIVEDI, ADVOCATE for the Respondent(s) No. 3 MR. BHADRISH S RAJU, ADVOCATE for the Respondent(s) No. 2 PUBLIC PROSECUTOR for the Respondent(s) No. 1 SAIRICA S RAJU, ADVOCATE for the Respondent(s) No. 2 ========================================================== CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA   Date : 22/02/2017  ORAL ORDER By this note for speaking to minutes, it has been pointed out that  inadvertently the date of the impugned order has been recorded as "15th  February 2016", whereas, the correct date is "15th February 2006". 
The Registry shall carry out the necessary correction in this regard  and issue a fresh writ of the order. The note is accordingly disposed of. 
(J.B.PARDIWALA, J.)  aruna Page 1 of 1 HC-NIC Page 4 of 4 Created On Sun Aug 13 13:37:57 IST 2017

4 of 4