Gujarat High Court High Court

Raju vs State on 11 August, 2010

Gujarat High Court
Raju vs State on 11 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/901/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 901 of 2009
 

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

 

RAJU
DAYAL TANDEL @ RAJU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MUMTAZ SAIYED for
Applicant(s) : 1, 
MS
MINI NAIR, APP for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

				Date
: 12/05/2009 

 

ORAL
ORDER

Heard
learned advocate Mr.Saiyed for the petitioner.

It
is submitted by Mr.Saiyed that an application dated 10.4.2009 has
been addressed to the Police Commissioner, Surat by the present
petitioner which is pending before the said authority which has not
yet been decided.

Taking
into consideration the averments made in the application and the
nature of offence alleged to have been committed by the petitioner,
the Police Commissioner, Surat is directed to look into the matter
and take appropriate steps. The petitioner is also at liberty to
submit a copy of this petition to the Police Commissioner, Surat.

In
view of the above observation and direction, this petition stands
disposed of. Direct service permitted.

Sreeram.							(M.D.Shah,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top