High Court Madhya Pradesh High Court

Gaurav Tejpal vs The State Of Madhya Pradesh on 6 October, 2010

Madhya Pradesh High Court
Gaurav Tejpal vs The State Of Madhya Pradesh on 6 October, 2010
                                    1
               Gaurav Tejpal and Ano. vs. State of M.P. & Ors.




                          W.P. No.12737/2010
06.10.2010

       Heard Shri Ashok Lalwani, learned counsel for the

petitioners, on the question of admission and interim relief.

       The petitioner has filed this petition alleging inaction on the

part of the respondent police authorities in providing security and

protection to the life and person of the petitioners.

While seeking instructions from the respondents this Court

by order dated 13.9.2010 had granted liberty to the petitioners to

move an application before the Superintendent of Police, Bhopal

seeking protection and if such an application is preferred by the

petitioners, it was directed that the respondent no.2 would dwell

upon the same and provide necessary protection to the

petitioners.

In fact the interim direction issued by this Court on

13.9.2010 is the final relief sought for by the petitioners in the

petition.

In the circumstances, in terms of the interim order, the

petition filed by the petitioners is disposed of with a direction to

the effect that in case the petitioners move an application before

the Superintendent of Police, Bhopal seeking protection, he shall

dwell upon the same and provide necessary protection to the

petitioners. A copy of the order passed today alongwith a copy
2
Gaurav Tejpal and Ano. vs. State of M.P. & Ors.

of the petition be served upon the Superintendent of Police,

Bhopal by the petitioner.

With the aforesaid direction the petition, filed by the

petitioner, stands disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-