Gujarat High Court High Court

Radhika vs State on 1 August, 2008

Gujarat High Court
Radhika vs State on 1 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/136720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1367 of 2008
 

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


 

RADHIKA
ALIAS RASHMIKA RAMANBHAI VATALIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AB VYAS for Applicant(s) : 1,MS.P J.JOSHI for
Applicant(s) : 1, 
MS FALGUNI PATEL APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

Learned
APP submits that pursuant to the complaint, all the accused are
arrested.

At
this stage, no interference is called for by this Court with regard
to grievance about providing police protection, it will be open for
the petitioner to make the same request to the concerned officer in
writing. As and when such application is made the same shall be
decided by the officer concerned in accordance with law.

Accordingly,
this Special Criminal Application is dismissed in limine.

(ANANT S. DAVE, J.)

*pvv

   

Top