Gujarat High Court High Court

Thakor vs State on 28 January, 2011

Gujarat High Court
Thakor vs State on 28 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/160/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 160 of 2011
 

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

 

THAKOR
CHEHARAJI MAGANJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YV BRAHMBHATT for
Applicant(s) : 1, 
MR DC SEJPAL, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 28/01/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner submitted that though the petitioner has filed
complaint in writing before the concerned police station alleging
serious offences, punishable under the IPC, same is not registered as
FIR and no investigation is undertaken. He submitted that document
has been forged. The petitioner has also produced handwriting
expert’s opinion to establish a prima facie case.

DSP,
Gandhinagar is requested to look into the grievance of the petitioner
and take such steps as may be found necessary in facts of the case.

Disposed
of accordingly.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top