Gujarat High Court High Court

Manojkumar vs State on 24 September, 2010

Gujarat High Court
Manojkumar vs State on 24 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1836/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1836 of
2010 
=========================================================

 

MANOJKUMAR
BECHARDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Applicant(s) : 1, 
MS CM SHAH, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/09/2010 

 

ORAL
ORDER

The
petitioner is a retired officer. Against him complaint has been
lodged Annexure-D alleging offences punishable under Sections 504,
507 of IPC by one S.B. Trivedi , Police Inspector, Kalol City police
station. The petitioner wants this investigation transferred to CID
Crimes. In fact it is his case that his safety is in danger. He
requires police protection.

Admittedly
so far no application for police protection has been made to the
police authority in writing. However, it is not the case for transfer
of the case to CID Crimes. However, DSP shall examine whether
investigation should be transferred to some other police officer to
ensure that same is carried out independently. If the petitioner
applies for police protection for reasons indicated in such
application, such application shall also be considered.

With
above observations, petition is disposed of.

(Akil
Kureshi,J.)

(raghu)

   

Top