Gujarat High Court High Court

Maneklal vs State on 24 November, 2010

Gujarat High Court
Maneklal vs State on 24 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/262/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 262 of 2002
 

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


 

MANEKLAL
JUTHALAL SHAH - Applicant
 

Versus
 

STATE
OF GUJARAT & 6 - Respondents
 

======================================
Appearance : 
MR
PANKAJ K SONI for the Applicant. 
MR K.P.RAWAL, APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 3, 6, 
MR DEVANG
JOSHI FOR PR NANAVATI for Respondent(s) : 4, 
MR BM MANGUKIYA for
Respondent(s) : 5, 
MR AMIT M PANCHAL for Respondent(s) :
7, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/11/2010 

 

ORAL
ORDER

1. The
present Special Criminal Application has been preferred by the
petitioner for an appropriate writ, order and/or direction, directing
respondent Nos.2, 3 and 7 or other Senior Investigating Officer to
investigate the matter and arrest the accused and initiate
appropriate proceedings against respondent Nos.4 to 6 herein –
original accused.

From
the earlier order dated 08/05/2002, it appears that at the relevant
time, the concerned Police Officer had filed chapter cases against
respondent Nos.4 to 6 and, therefore, it appears that appropriate
steps have been taken against respondent Nos.4 to 6.

2. Learned
advocate appearing on behalf of the petitioner has submitted that
even thereafter constantly harassment has been continued by
respondent Nos.4 to 6. The aforesaid is disputed by Mr.Devang Joshi,
learned advocate appearing on behalf of respondent Nos.4 to 6.

3. If
the petitioner is still apprehending the harassment by respondent
Nos.4 to 6, it will be open for the petitioner to initiate
appropriate proceedings by way of filing criminal complaint and/or he
may submit appropriate representation before respondent Nos.2 and 3
and as and when such application is made, the same may be considered
by the concerned Officer in accordance with law and on merits.

With
this, the present petition is disposed of. Notice is discharged.

[M.R.SHAH,J]

*dipti

   

Top