Jagdish Praad Gupta vs The State Of Madhya Pradesh on 16 October, 2014

0
47
Madhya Pradesh High Court
Jagdish Praad Gupta vs The State Of Madhya Pradesh on 16 October, 2014
                                              1                    WP.6014/2014

          16.10.2014
                   Shri G.S. Sharma, Advocate for the petitioner.
                   Shri Praveen Newaskar, Dy.G.A. for the respondents /

State.

Heard.

IA No. 6137/2014 for correction is taken up.
In absence of opposition, IA is allowed. Necessary
corrections be made forthwith.

Shri Sharma submits that petitioner preferred a complain
(Annexure P/1) dated 23.04.2014 but respondent No.5 has not
taken any action. Senior police officers were also apprised about
the same by preferring representation but all such
representations went in vain.

Considering the aforesaid, petitioner is directed to resubmit
his complain (Annexure P/1) along with copy of this order before
respondents NO. 4 & 5. In turn, said respondents are directed to
deal with it in accordance with law expeditiously.

Petition stands disposed of. Registry is directed to prepare
the certified copy only when corrections are incorporated in the
petition.

(Sujoy Paul)
Judge
sarathe

LEAVE A REPLY

Please enter your comment!
Please enter your name here