Gujarat High Court Case Information System
Print
SCR.A/1001/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1001 of 2011
=========================================================
SAIFULLA
ABDUL RAZAK SHAIKH - THRO' P O A HOLDER, PASHAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SR YADAV for
Applicant(s) : 1,MR.M.R.SAIYED for Applicant(s) : 1,
MR LR PUJARI,
ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/04/2011
ORAL
ORDER
Heard
learned advocate Mr.S.R.Yadav for the petitioner and learned APP
Mr.L.R.Pujari for the State.
The
Respondent No.3 – Superintendent of Police, Vejalpur Division,
Ahmedabad is directed to look into the matter in reference to the
complaint dated 9.1.2011 as well as representation dated 3.2.2011
made by petitioner before Police Inspector, Vejalpur Police Station
for the offence punishable under Sections 419, 451, 465, 467, 468,
114 and 120-B of the Indian Penal Code, and if thinks fit then take
appropriate steps in accordance with law.
In
view of the above, the application is accordingly disposed of.
Direct service is permitted.
(M
D SHAH, J.)
syed/
Top