Gujarat High Court Case Information System
Print
SCR.A/2212/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2212 of 2011
======================================
KAUSHAL
KUMUDCHANDRA SHAH - Applicant
Versus
STATE
OF GUJARAT & 3 - Respondents
======================================
Appearance :
MR
ASHISH M DAGLI for the Applicant.
MR KP RAWAL, APP for Respondent
No.1.
None for Respondent Nos.2 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/08/2011
ORAL
ORDER
1. By
way of this petition under Article 226 of the Constitution of India,
the petitioner has prayed for an appropriate writ, order and/or
direction, directing the respondent Police Agency and passport
authority – respondent Nos.2 and 3 to forthwith decide the
representation of the petitioner dated 07/12/2010 (Annexure “E”)
and subsequent reminders.
2. As
it is reported that request made by the petitioner to take necessary
action against a lady namely Rajshri D/O Vijaykumar Kesari alias
Vitthalbhai Makwana and W/o Japmandeepsingh Ahluwalia to run away
abroad due to involvement of serious criminal case of having two
passports issued from two different authorities one passport issued
from Ahmedabad in the year 2009 and another passport issued from
Chandigarh in the year 2008, is yet not looked into and decided by
the said authorities, the present petition is disposed of by
directing the concerned respondent authorities i.e. respondent Nos.2
and 3 to look into the aforesaid complaint/ representation made by
the petitioner if the same is not considered and decided by the
appropriate authority as on today and take appropriate steps in
accordance with law and on merits at the earliest, for which, this
Court has not expressed anything on merits with respect to the same.
With
this, the present petition is disposed of. Direct service is
permitted.
[M.R.SHAH,J]
*dipti
Top