W.P.No. 16310 / 2010
(Urmila Dhurwey .. v. ..State of M.P. & others.)
19-11-2010
Heard Shri R.K.Thakur, learned counsel for the petitioner.
on the question of admission.
The petitioner has filed this petition alleging that the
respondent/police authorities are not acting on the complaints filed
by the petitioner before the respondent No.3/Superintendent of
Police, Dindori against the respondents No. 5 to 8.
The appropriate remedy of the petitioner, in view of the
decision of the Supreme Court rendered in the case of Sakiri
Vasu v. State of Uttar Pradesh and others, (2008) 2 SCC 409, is
to take up proceedings either under Section 154(3) or Section 200
of the Code of Criminal Procedure.
In the light of the above, the petition filed by the petitioner is
disposed of with liberty to the petitioner to take up either of the
aforesaid proceedings under the provisions of the Code of
Criminal Procedure, if so advised.
C.C. as per rules.
( R.S.Jha )
Judge
mct