Allahabad High Court High Court

Furena Singh vs State Of U.P. & Others on 6 August, 2010

Allahabad High Court
Furena Singh vs State Of U.P. & Others on 6 August, 2010
Court No. - 34

Case :- WRIT - C No. - 46582 of 2010

Petitioner :- Furena Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ayank Mishra
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of the instant writ petition petitioner has prayed for
protection of his life.

For the redressal of his grievance petitioner may approach the
Senior Superintendent of Police, Gorakhpur by way of filing an
application along with the certified copy of this order. The Senior
Superintendent of Police Gorakhpur shall take steps on the
application of the petitioner and pass appropriate order for the
security and safety of the petitioner and his family members.

It is made clear that in the event any FIR has been lodged, it will
be open for the police authorities to proceed in accordance with
law.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 6.8.2010
ssm