Gujarat High Court High Court

Rekhaben vs State on 8 September, 2010

Gujarat High Court
Rekhaben vs State on 8 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1697/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1697 of 2010
 

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

 

REKHABEN
PRAFULBHAI MAJETHIA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL M SOJITRA for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/09/2010 

 

 
 
ORAL
ORDER

1. The
grievance petitioners is that they are being harassed by the police
authority. The petitioners who are ladies, also alleged that there is
indecent behaviour by the police with them, destruction of property
and missing of the valuable articles from their home.

2. It
appears that the petitioners have made representation in this regard
to the Commissioner of Police, Rajkot on or around 23.7.2010. Learned
counsel for the petitioners stated that the said representation has
not been considered by the police authority. The petitioners have not
received any response from the authority.

3. At
this stage, it would be sufficient to request the Police
Commissioner, Rajkot to examine the grievance of the petitioners
voiced in their representation Annexure-B stated to have been
despatched on or around 23.7.2010 as early as possible and
communicate the result thereof to the petitioners expeditiously.

4. It
would be open for the petitioners to take suitable action thereafter
if they are not satisfied by the steps that may be taken by the
Police Commissioner.

5. With
the above observation and direction, this petition stands disposed of
accordingly. DS permitted for respondent no. 2.

(AKIL
KURESHI, J.)

mandora/

   

Top