Gujarat High Court Case Information System
Print
SCR.A/1466/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1466 of 2010
=========================================================
PARAMSWAROOPDAS
GURU MAHANT HANUMANDASJI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/08/2010
ORAL
ORDER
Grievance
of the petitioner is that his complaint (dated 01.08.2009 and
04.03.2010) is not being registered as FIR and investigation is not
being carried out. Counsel for the petitioner has drawn my attention
to the written complaint at Annexure-E dated 04.03.2010.
As
per the settled law, it would be open for the petitioner to approach
the higher authorities in this regard. If so done by written
representation, the same be examined and such steps as may be found
necessary be taken in accordance with law. Ultimately, it would also
be open for the petitioner to approach the competent Magistrate by
filing written complaint.
With
the above observations, the petition is disposed of accordingly.
Direct
Service qua respondents Nos.2 and 3 is permitted.
(
AKIL KURESHI, J. )
kailash
Top