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 3, Cited by 0]

Gujarat High Court

State Of Gujarat vs Gulabsinh Mahipatsinh on 12 February, 2013

Author: Harsha Devani

Bench: Harsha Devani

  
	 
	 STATE OF GUJARAT....Appellant(s)V/SGULABSINH MAHIPATSINH WALA....Opponent(s)/Respondent(s)
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 


	R/CR.A/1684/2012
	                                                                    
	                           ORDER

 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL APPEAL  NO. 1684
of 2012
 

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


STATE OF
GUJARAT....Appellant(s)
 


Versus
 


GULABSINH MAHIPATSINH
WALA....Opponent(s)/Respondent(s)
 

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

Appearance:
 

MR
HK PATEL, PUBLIC PROSECUTOR for the Appellant(s) No. 1
 

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

 


 
	  
	 
	  
		 
			 

CORAM: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 


 Date : 12/02/2013
 


 

 


ORAL ORDER

1. Mr. H.K. Patel, learned Additional Public Prosecutor, for the appellant has drawn the attention of this Court to a decision of this Court in the case of Gopal Chandubhai Rana Vs. State of Gujarat , 2008(3) GLR 2026, wherein, this Court has held that the procedure under sections 99 to 101 of the Code of Criminal Procedure is not required to be followed by an officer of the Electricity Board detecting the offence; not following the procedure under sections 99 to 101 of the Code is an irregularity; the prosecution case, if it is otherwise credible, cannot be thrown out on the ground of irregularity; that in respect of an offence of theft of electricity, the delay in lodging the complaint is not fatal to the prosecution case; and that Rojkam by the officer detecting the offence is admissible in evidence, as it is not a statement before the police. It is submitted that the reasoning given by the learned Judge is contrary to the principles laid down by this Court in the above-referred judgment.

2. Having regard to the submissions made by the learned Additional Public Prosecutor, the appeal is ADMITTED.

Bailable warrant in the sum of Rs.10,000/-(Rupees Ten Thousand Only) be issued against the respondent.

(HARSHA DEVANI, J.) UMESH Page 2 of 2