W.P.No. 10816 / 2010
(Dhruvnarayan Richhariya..v. ..State of MP & three others)
11-08-2010
Heard Shri A.P.Singh, learned counsel for the petitioner on the
question of admission and interim relief.
The petitioner has filed this petition alleging inaction on the part
respondent No.4 on the FIR filed by the petitioner which has already
been registered as Crime No. 122/2010 against three accused persons
named therein. The petitioner has also prayed for police protection.
It is submitted by the learned counsel for the petitioner that
undated cheques given by the petitioner to the Mahindra & Mahindra
Company in the year 2005 are being encashed by one Arvind Upadhyay
and in spite of a criminal complaint being filed and registered no action
is being taken thereon. Learned counsel submits that he has filed a
representation before the respondent No. 3 which is pending decision
wherein he has brought to the notice of respondent No. 3 all his
grievances.
In the circumstances, without entering into the merits of the case
the petition filed by the petitioner is disposed of with a direction to the
respondent No.3 to look into the complaint filed by the petitioner and
deal with the same expeditiously in accordance with law. A copy of the
order passed by this Court today along with a copy of the petition be
furnished on the aforesaid respondent by the petitioner.
With the aforesaid directions the petition filed by the petitioner
stands disposed of.
C.C. as per rules.
( R.S.Jha )
Judge
mct