1
Gaurav Tejpal and Ano. vs. State of M.P. & Ors.
W.P. No.12737/2010
06.10.2010
Heard Shri Ashok Lalwani, learned counsel for the
petitioners, on the question of admission and interim relief.
The petitioner has filed this petition alleging inaction on the
part of the respondent police authorities in providing security and
protection to the life and person of the petitioners.
While seeking instructions from the respondents this Court
by order dated 13.9.2010 had granted liberty to the petitioners to
move an application before the Superintendent of Police, Bhopal
seeking protection and if such an application is preferred by the
petitioners, it was directed that the respondent no.2 would dwell
upon the same and provide necessary protection to the
petitioners.
In fact the interim direction issued by this Court on
13.9.2010 is the final relief sought for by the petitioners in the
petition.
In the circumstances, in terms of the interim order, the
petition filed by the petitioners is disposed of with a direction to
the effect that in case the petitioners move an application before
the Superintendent of Police, Bhopal seeking protection, he shall
dwell upon the same and provide necessary protection to the
petitioners. A copy of the order passed today alongwith a copy
2
Gaurav Tejpal and Ano. vs. State of M.P. & Ors.
of the petition be served upon the Superintendent of Police,
Bhopal by the petitioner.
With the aforesaid direction the petition, filed by the
petitioner, stands disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-