Gujarat High Court Case Information System
Print
SCR.A/321/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 321 of 2010
=======================================================
SUFIA
@ HIRAL MOHAMMED ISHAQ QURESHI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=======================================================
Appearance :
MR
HASHIM QURESHI for Applicant(s) : 1 - 2.
MR KARTIK PANDYA APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/02/2010
ORAL
ORDER
Leave
to amend.
It
is the case of the petitioners that on account of their inter
religion marriage, they are being harassed by one member of the
family namely the respondent no.4. On account of this, it is
difficult for the petitioners to reside in their house free from any
fear.
Grievance
of the petitioner can be examined by the newly added respondent
no.5-Deputy Commissioner of Police, who may take suitable steps as
may be found necessary.
For
the above purpose, this petition be treated as representation of the
petitioners. This petition is disposed of accordingly.
Direct
service is permitted qua respondents nos.3 and 5.
(AKIL
KURESHI,J.)
/patil
Top