Gujarat High Court High Court

Lallubhai vs State on 12 August, 2010

Gujarat High Court
Lallubhai vs State on 12 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1295/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1295 of
2010 
=========================================================

 

LALLUBHAI
BHAGVANDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UM SHASTRI for
Applicant(s) : 1, 
MS ML SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/08/2010 

 

ORAL
ORDER

Grievance
of the petitioner is that though complaint alleging serious offence
punishable under section 302 of the Indian Penal Code has been
lodged, proper investigation is not being carried out and accused
persons are not arrested.

Considering
the submissions made, respondent No.3, Superintendent of Police,
Panchmahal is requested to look into the grievance of the petitioner
and give such directions as may be found suitable in the interests
of justice to IO.

With
the above observations, the petition is disposed of.

(Akil
Kureshi, J.)

(vjn)

   

Top