Gujarat High Court High Court

Pravinbhai vs State on 2 February, 2010

Gujarat High Court
Pravinbhai vs State on 2 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/113/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 113 of 2010
 

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

 

PRAVINBHAI
RAMANLAL JANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

It
is grievance of the petitioner that though he has filed written
complaint before the police, same is not registered as FIR and no
investigation is carried out.

In
view of the settled legal position, it will be open for the
petitioner to approach the Magistrate by filing a complaint in
writing, and that this Court would ordinarily not give direction to
the police to register the complaint as an FIR, this petition is
disposed of leaving it open for the petitioner to take suitable
measures as noted above.

(Akil
Kureshi, J.)

menon

   

Top