Gujarat High Court Case Information System
Print
SCR.A/85/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 85 of 2010
=======================================================
NARENDRABHAI
RAMUHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=======================================================
Appearance :
MR
PS CHAMPANERI with MR
M.IQBALASHAIKH for Applicant(s) : 1,
MR PK JANI PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) : 2 -
7.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/01/2010
ORAL
ORDER
Heard
learned counsel for the parties.
The
petitioner’s case is that though he has filed written complaints
before the Police authorities disclosing commission of offences
punishable under the Indian Penal Code, same is not being registered
as an FIR nor any investigation is carried out thereon.
At
this stage, the respondent no.4, District Superintendent of Police,
Bharuch is requested to look into the grievances of the petitioner
and take such steps as may be found necessary in accordance with law.
With
the above direction, the petition is disposed of. Direct service is
permitted.
(AKIL
KURESHI,J.)
/patil
Top