Gujarat High Court
Sudhaben vs State on 18 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/79/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 79 of 2011
=========================================
SUDHABEN
W/O DHARMENDRASINH PRABHATSINH RAJPUT D/O SOMSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 9 - Respondent(s)
=========================================
Appearance
:
MR
PARTHIV A BHATT for Applicant(s) : 1,
MS CM SHAH, ADDL.PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
10.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2011
ORAL
ORDER
In
view of the fact that petitioner has filed a complaint in writing
with the concerned police station and the same is not registered as
FIR, counsel for the petitioner stated that the petitioner would be
filing the complaint in writing before the concerned Magistrate. If
so done, I am sure that the learned Magistrate concerned shall take
steps as may be found necessary in accordance with law on such
complaint.
Petition
is disposed of with above observations.
(Akil
Kureshi, J. )
sudhir
Top