Gujarat High Court
Pareshkumar vs State on 29 September, 2010
Gujarat High Court Case Information System
Print
SCR.A/1905/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1905 of 2010
=========================================================
PARESHKUMAR
CHANDULAL SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
S C OZA for
Applicant(s) : 1,
MS CHETANA M SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/09/2010
ORAL
ORDER
Case
of the petitioner is that he has filed complaint in writing before
the concerned police station, the same is not being registered as FIR
and no investigation is being undertaken. In view of the above, as
per the settled law, it would be open for the petitioner to file a
complaint in writing before the competent Magistrate. If such
complaint is filed, learned Magistrate concerned shall pass
appropriate order thereon as may be found necessary in accordance
with law.
Subject
to aforesaid observations, the petition stands disposed of.
(
AKIL KURESHI, J. )
kailash
Top