Gujarat High Court
Lallubhai vs State on 12 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/1295/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1295 of
2010
=========================================================
LALLUBHAI
BHAGVANDAS PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
UM SHASTRI for
Applicant(s) : 1,
MS ML SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/08/2010
ORAL
ORDER
Grievance
of the petitioner is that though complaint alleging serious offence
punishable under section 302 of the Indian Penal Code has been
lodged, proper investigation is not being carried out and accused
persons are not arrested.
Considering
the submissions made, respondent No.3, Superintendent of Police,
Panchmahal is requested to look into the grievance of the petitioner
and give such directions as may be found suitable in the interests
of justice to IO.
With
the above observations, the petition is disposed of.
(Akil
Kureshi, J.)
(vjn)
Top