Gujarat High Court Case Information System
Print
SCR.A/1538/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1538 of
2010
=========================================================
ASHWINBHAI
LAVJIBHAI GOLAKIA - Applicant(s)
Versus
SECRETARY
& 2 - Respondent(s)
=========================================================
Appearance
:
MR
SHAKEEL A QURESHI for
Applicant(s) : 1,
MR MG NANAVATI, APP for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/08/2010
ORAL
ORDER
Counsel
for the petitioner submitted that complaint alleging serious
offence punishable under section 365, 397, 324, etc. of Indian Penal
Code was filed on 15.7.2010, proper investigation is not being
carried out and named accused are not arrested. The petitioner has
also made a representation to the Commissioner of Police Surat. The
said authority is requested to look into the grievance of the
petitioner and give such directions as may be found necessary and
suitable to the IO for proper investigation.
With
the above observations, the petition is disposed of.
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top