Gujarat High Court High Court

Dahyabhai vs State on 17 February, 2010

Gujarat High Court
Dahyabhai vs State on 17 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1623/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1623 of 2009
 

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


 

DAHYABHAI
MANILAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=======================================================
Appearance : 
MR
PANKAJ K SONI for Applicant(s) : 1,                 MS RAKSHA S
DIKSHIT for Applicant(s) : 1, 
MR KARTIK PANDYA APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
8. 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/02/2010
 

ORAL
ORDER

It
is the case of the petitioner that though the complaint has been made
before the Police, same is not registered as FIR nor investigation
carried out. As per the settled law, it is open for the petitioner to
approach the Magistrate in writing, who shall pass appropriate order
in accordance with law. Disposed of accordingly.

(AKIL
KURESHI,J.)

/patil

   

Top