Gujarat High Court Case Information System
Print
SCR.A/1460/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1460 of
2010
=========================================================
PATEL
ASHOKBHAI CHHAGANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
IM PANDYA for
Applicant(s) : 1,
MR MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/08/2010
ORAL
ORDER
1. I
have heard learned Counsel for the parties.
2. The
case of the petitioner is that, he requires necessary police
clearance for obtaining American Green Card, for which he has already
received Visa Card. The learned Counsel for the petitioner stated
that the Police Authority is not issuing any certificate.
3. From
the record it emerges that the petitioner is involved in a criminal
case, bearing I-C.R. No.158 of 2002, filed before Odhav Police
Station. Previously, A summary report was submitted by the
police. However, on a complaint made by the complainant, further
investigation was ordered under Section 173(8) of the Criminal
Procedure Code. Such investigation is going on.
4. Be
that as it may, the respondent authorities shall respond to the
petitioner, in a manner permissible under the law, on the basis of
the record obtaining currently. This may be done expeditiously.
5. With
the above directions, the petition is disposed of. Direct service is
permitted.
(AKIL
KURESHI, J.)
Umesh/
Top