Gujarat High Court High Court

Hazarisinh vs State on 23 December, 2010

Gujarat High Court
Hazarisinh vs State on 23 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2479/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CRIMINAL APPLICATION No. 2479 of
2010 
======================================


 

HAZARISINH
LALSINH RAJPUT - MANAGER OF RAJUMANI TRANSPORT - Applicant
 

Versus
 

STATE
OF GUJARAT & 5 - Respondents
 

======================================
Appearance : 
MR
BN LIMBACHIA for the Applicant. 
MR K.P.RAWAL,APP for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
6. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/12/2010 

 

ORAL
ORDER

1. By
way of this petition under Article 226 of the Constitution of India,
the petitioner – original complainant has prayed for an
appropriate writ, order and/or direction, directing the concerned
respondents more particularly either respondent No.2 or respondent
No.5 to register his complaint as FIR.

2. Mr.Limbachia,
learned advocate appearing on behalf of the petitioner has submitted
that when the petitioner approached respondent No.2 – Aslali
Police Station, he was sent to Udhna Police Station and when he went
to Udhna Police Station, he sent to Aslali Police Station and
subsequently the petitioner was sent from pillar to post.

3. On
advance copy being received, Mr.K.P.Rawal, learned Additional Public
Prosecutor, under the instruction from the A.S.I., Aslali Police
Station, has stated at the bar that the complaint given by the
petitioner shall be registered as FIR, by giving “Zero Number”
and if it is found that the offence has been committed within
jurisdiction to Aslali Police Station, regular FIR number will be
given by Aslali Police Station and if it is found that Aslali Police
Station has no jurisdiction, in that case, it will be sent to
appropriate Police Station for giving FIR Number and for further
investigation. The aforesaid exercise shall be completed and the
complaint of the petitioner shall be registered within 24 hours from
today. Respondent No.2 is directed to act accordingly.

4. In
view of the above, Mr.Limbachia, learned advocate appearing on behalf
of the petitioner does not press the present petition. The present
petition is dismissed as not pressed in view of the above submissions
made on behalf of respondent No.2.

[M.R.SHAH,J]

*dipti

   

Top