Gujarat High Court High Court

Upendrabhai vs State on 8 September, 2010

Gujarat High Court
Upendrabhai vs State on 8 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1712/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1712 of
2010 
=========================================================

 

UPENDRABHAI
ALIAS UTPAL VINUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ANU S VERMA for
Applicant(s) : 1, 
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 08/09/2010 

 

ORAL
ORDER

1. Grievance of the
petitioner is that, though, he has applied for ‘Police Clearance’ to
the concerned police station at Anand, on 03.08.2010, appropriate
certificate is not being issued by the police authorities.

2. The learned Counsel
for the petitioner submitted that the petitioner has received Visa
call from the U.S. Ambecy, for immigration Visa. For the said
purpose, his police clearance is necessary. The petitioner has
already applied to the D.S.P., Anand and despite sufficient time has
been passed, there is no response to the said application. The
learned Counsel for the petitioner has stated that the petitioner is
not facing any criminal accusations.

3. The concerned
authority shall process the application of the petitioner dated
03.08.2010 and give a suitable reply / police clearance
as expeditiously as possible, preferably by 30th
September, 2010. This petition is disposed of,
accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top