Gujarat High Court
Hirabhai vs State on 30 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/1310/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1310 of
2010
=========================================================
HIRABHAI
KALABHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR PP MAJMUDAR for Applicant(s)
: 1,MR SHAKTI S JADEJA for Applicant(s) : 1,
MR MAULIK NANAVATI,
APP for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 30/07/2010
ORAL
ORDER
Grievance
of the petitioner is that though he has filed complaints before the
Police alleging commission of offence punishable under Indian Penal
code, the same is not registered as FIR. No action is taken to
investigate.
Under
the circumstances, it would be open for the petitioner to file a
complaint in writing to the concerned Magistrate. If such a
complaint is filed, the learned Magistrate shall examine and pass
such order as found necessary as expeditiously as possible.
With
above observations, petition is disposed of. Direct
service is permitted.
(AKIL
KURESHI, J.)
(ashish)
Top