High Court Madhya Pradesh High Court

Rajendra Tripathi vs The State Of Madhya Pradesh on 13 September, 2010

Madhya Pradesh High Court
Rajendra Tripathi vs The State Of Madhya Pradesh on 13 September, 2010
                           W.P.No. 11435 / 2010
                (Rajendra Tripathi. ..v. ..State of MP & another)


      13-09-2010


            Heard Shri Narendra Nikhare, learned counsel for the
      petitioner on the question of admission.

            The petitioner has filed this petition alleging inaction on the
      part of the respondent No.1/Superintendent of Police, Jabalpur on

the complaint filed by the petitioner in spite of the same being duly
forwarded to him.

In the circumstances, without entering into the merits of the
case, the petition filed by the petitioner is disposed of with a
direction to the Superintendent of Police, Jabalpur, the respondent
No.1 to look into the complaint filed by the petitioner and to deal
with the same expeditiously in accordance with law. To enable the
respondent No.1 to do so, a copy of the order passed by this
Court today be served upon him by the petitioner.

With the aforesaid directions the petition filed by the
petitioner stands disposed of.

C.C. as per rules.

( R.S.Jha )
Judge

mct