Gujarat High Court
Pravinbhai vs State on 2 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/113/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 113 of 2010
=========================================================
PRAVINBHAI
RAMANLAL JANI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/02/2010
ORAL
ORDER
It
is grievance of the petitioner that though he has filed written
complaint before the police, same is not registered as FIR and no
investigation is carried out.
In
view of the settled legal position, it will be open for the
petitioner to approach the Magistrate by filing a complaint in
writing, and that this Court would ordinarily not give direction to
the police to register the complaint as an FIR, this petition is
disposed of leaving it open for the petitioner to take suitable
measures as noted above.
(Akil
Kureshi, J.)
menon
Top