Gujarat High Court High Court

Balasinor vs State on 27 August, 2010

Gujarat High Court
Balasinor vs State on 27 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1461/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1461 of
2010 
=========================================================

 

BALASINOR
ROAD TRANSPORT COOPERATIVE SOCIETY LTD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MS MANISHA L SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 27/08/2010 

 

ORAL
ORDER

The
grievance of the petitioner is that, though, written complaint was
lodged before the police station, the same is not registered as an
FIR and no investigation is carried out.

Under
the circumstances, it would be open for the petitioner to approach
the competent Magistrate, with the complaint in writing. If so done,
the learned Magistrate shall take steps, as is necessary, in
accordance with law.

With
the above observations, the petition is disposed of.

(AKIL
KURESHI, J.)

Umesh/

   

Top