Gujarat High Court High Court

Arvinbhai vs State on 13 December, 2010

Gujarat High Court
Arvinbhai vs State on 13 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2158/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2158 of 2010
 

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


 

ARVINBHAI
KANJIBHAI VEKARIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHARSHADKPATEL
for Applicant(s) : 1, 
MR.
K.P.RAVAL ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/12/2010 

 

 
ORAL
ORDER

1. A
grievance which is voiced in the present petition is that though the
petitioner has represented to respondent no. 3 and 4 about the
conduct of respondent no.2 by making detailed representations annexed
at Annexures B and C in respect of incident of dated 2.7.2010,
neither the FIR is lodged against him and other officers and/ or even
no inquiry has been initiated against respondent no.2.

2. In
view of the above, without expressing anything on merits with respect
to allegations made in the representations at Annexures B & C,
respondent nos. 3 and 4 are hereby directed to look into the
grievance voiced by the petitioner in the representations dated
29.7.2010 and 6.8.2010 and take an appropriate decision in accordance
with law and on merits at the earliest but not later than three
months from the date of receipt of the present order. With this,
present application is disposed of . Direct service is permitted.

(M.R.SHAH,
J.)

kaushik

   

Top