Gujarat High Court High Court

Nathabhai vs State on 24 September, 2008

Gujarat High Court
Nathabhai vs State on 24 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1894/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1894 of 2008
 

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


 

NATHABHAI
SAVJIBHAI PARGI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR M.R.MENGDEY,
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
ORAL
ORDER

Rule.

Mr.Mengdey, learned APP waives service of rule on behalf of the
respondent ? State.

Present
application through Jail is by the applicant convict ? Nathabhai
Savjibhai Pargi through Registrar General, High Court making a
grievance that Valjibhai Som Pargi and others whose names are
mentioned in the said application are giving threat to his family
members and harassing them. Police Inspector, Santrampur Police
Station is directed to look into the allegations levelled in the said
complaint and take appropriate action in accordance with law at the
earliest. With these, present application is disposed of. Mr.Mengdey,
learned APP to communicate this order to the Police Inspector,
Santrampur Police Station along with copy of application dated
26.08.2008 for further necessary action as per this order. Registry
is directed to give copy of this order to Mr.Mengdey, learned APP.
Rule is made absolute accordingly.

[M.R.Shah,J.]

satish

   

Top