Gujarat High Court High Court

Narendrabhai vs State on 25 January, 2010

Gujarat High Court
Narendrabhai vs State on 25 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/85/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 85 of 2010
 

 
=======================================================


 

NARENDRABHAI
RAMUHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=======================================================
Appearance : 
MR
PS CHAMPANERI with MR
M.IQBALASHAIKH for Applicant(s) : 1, 
MR PK JANI PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/01/2010
 

ORAL
ORDER

Heard
learned counsel for the parties.

The
petitioner’s case is that though he has filed written complaints
before the Police authorities disclosing commission of offences
punishable under the Indian Penal Code, same is not being registered
as an FIR nor any investigation is carried out thereon.

At
this stage, the respondent no.4, District Superintendent of Police,
Bharuch is requested to look into the grievances of the petitioner
and take such steps as may be found necessary in accordance with law.

With
the above direction, the petition is disposed of. Direct service is
permitted.

(AKIL
KURESHI,J.)

/patil

   

Top