Gujarat High Court High Court

Rameshbhai vs State on 11 March, 2010

Gujarat High Court
Rameshbhai vs State on 11 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/444/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 444 of
2010 
=============================================
 

RAMESHBHAI
C VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR MA KHARADI for Applicant(s)
: 1, 
MR SHIVANG SHUKLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/03/2010 

 

ORAL
ORDER

This
petition under Article 226 and 227 of the Constitution of India is
filed by the petitioner with a prayer to direct respondents No. 2 and
3 to complete the investigation of C.R. No.I-38 of 2008 registered
with Nabipur Police Station and thereby direct them to arrest the
culprits who have participated in committing the offence.

Mr.

M.A. Kharadi, learned advocate for the petitioner submits that though
the F.I.R. is filed since June, 2008 and offences are under Sections
406, 465, 420 of Indian Penal Code, till today no headway is made by
the investigating agency. Even dispute is pending before various
forums established under Co-operative Societies Act.

In
view of the above, it is submitted that appropriate direction be
issued to concerned D.S.P. to consider the above aspect and take
action in accordance with law.

If
the petitioner is aggrieved by inaction on the part of authority
about investigation of the FIR concerned, it will be open for the
petitioner to take appropriate remedy before higher officers in the
Department of Cooperation as well as with Home Department of State of
Gujarat and at this stage no direction can be issued under Article
226 and 227 of the Constitution of India as prayed for.

With
the aforesaid observations and findings this petition is disposed of.

[ANANT
S. DAVE, J.]

//smita//

   

Top