Gujarat High Court Case Information System Print SCR.A/1599/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1599 of 2010 ========================================================= MANHARSINH BHAGWATSINH PARMAR - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR ASHISH M DAGLI for Applicant(s) : 1, MS CM SHAH, ASST. PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 21/09/2010 ORAL ORDER
1. The
grievance of the petitioner is two fold. Firstly, it is his case
that, though, he has filed a complaint with the police, regarding
alleged incident which took place on 19.04.2010, the same is not
registered as an FIR. The petitioner has also prayed for police
protection, which application is also pending with the D.S.P.,
Surendranagar. No decision is taken thereon.
2. Considering
the grievance of the petitioner Superintendent of Police,
Surendranagar, is directed to look into the grievance
of the petitioner with respect to non-registering of his complaint as
an FIR and his prayer for police protection and take suitable action
expeditiously, in accordance with law. The petitioner is to be
communicated the decision, at an early date.
3. This
petition is disposed of, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top