Gujarat High Court High Court

Agrawal vs State on 24 March, 2011

Gujarat High Court
Agrawal vs State on 24 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/718/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 718 of 2011
 

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

 

AGRAWAL
LALITKUMAR AMBALAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
NAYNABEN K GADHVI for
Applicant(s) : 1, 
Mr.L.R.Pujari, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/03/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner submits that the respondent no.2 is a
head strong person, and out of threat and fear, the petitioner is
compelled to leave his house and now he has shifted to Ahmedabad and
he is fearing to attend the Court at Amirgadh. Therefore, this
application is filed for transferring the case which is pending in
the Court at Amirgadh being Criminal Case No.110 of 2010 to any other
Court in the district of Banaskantha or in the alternative to grant
police protection to the petitioner for appearing before the learned
trial Court at Amirgadh at the cost of the petitioner.

In
view of the above, this application is partly allowed. The petitioner
shall make an application to the Palanpur Police Station whenever he
is required to go to the Court at Amirgadh in connection with
Criminal Case No.110 of 2010 and the concerned Police Officer will
take appropriate steps to provide police protection at the cost of
the petitioner.

Direct
service today is permitted.

(
M.D.Shah, J )

srilatha

   

Top