Gujarat High Court
Hiraben vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/150/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 150 of 2010
=======================================================
HIRABEN
NANDLALBHAI PITHAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=======================================================
Appearance :
MR
ARPIT A KAPADIA for Applicant(s) : 1,
MR KARTIK PANDYA APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/02/2010
ORAL
ORDER
Considering
the facts of the case, the respondent no.2-Police Commissioner is
requested to examine the grievance of the applicant and take such
steps as may be found necessary in accordance with law. Disposed of
accordingly. Direct service is permitted.
(AKIL
KURESHI,J.)
/patil
Top