Gujarat High Court Case Information System
Print
SCR.A/1599/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1599 of
2010
=========================================================
MANHARSINH
BHAGWATSINH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MS CM SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 21/09/2010
ORAL
ORDER
1. The
grievance of the petitioner is two fold. Firstly, it is his case
that, though, he has filed a complaint with the police, regarding
alleged incident which took place on 19.04.2010, the same is not
registered as an FIR. The petitioner has also prayed for police
protection, which application is also pending with the D.S.P.,
Surendranagar. No decision is taken thereon.
2. Considering
the grievance of the petitioner Superintendent of Police,
Surendranagar, is directed to look into the grievance
of the petitioner with respect to non-registering of his complaint as
an FIR and his prayer for police protection and take suitable action
expeditiously, in accordance with law. The petitioner is to be
communicated the decision, at an early date.
3. This
petition is disposed of, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top