High Court Madhya Pradesh High Court

Raj Kumar Talreja vs The State Of Madhya Pradesh on 16 April, 2010

Madhya Pradesh High Court
Raj Kumar Talreja vs The State Of Madhya Pradesh on 16 April, 2010
                                   1




                         W.P No.12883/2007
16.04.2010

        Heard Shri Ashok Jaiswal, learned counsel for the petitioner,

on the question of admission and interim relief.

        The petitioner has filed this petition alleging inaction on the

part of the police authorities in respect of an alleged commission of

criminal offence by respondent nos.4, 5 & 6 inspite of a complaint

being filed by the petitioner.

Apparently, the petitioner is required to approach the police

authorities specifically respondent no.2 with the complaint.

In such circumstances, the petition filed by the petitioner is

disposed of with liberty to the petitioner to approach the respondent

no.2 and other police authorities by filing a fresh complaint

alongwith a copy of the order passed today and a copy of the

petition and in case the petitioner does so within fifteen days from

today, the said authority shall look into the same and deal with it in

accordance with law.

With the aforesaid observation, the petition stands disposed

of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-