Gujarat High Court Case Information System
Print
SCR.A/1348/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1348 of 2008
=========================================================
RONAKKUMAR
MAHESHCHANDRA GOR & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MRS
MUMTAZ SAIYED for Applicant(s) : 1 - 2.
MR.
PATEL, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/07/2008
ORAL
ORDER
1. Heard
learned advocate Mr.Saiyed and learned APP Mr.Patel for the State.
2. This
is the petition preferred under Section 226 of the Constitution of
India with a prayer to direct respondent No.2 to provide police
protection to the petitioner by taking some preventive action against
the father and brother of the petitioner No.2. The learned advocate
submitted that he would prefer necessary application before the
concerned respondent No.2 in that regard. On the application being
preferred by the learned advocate, the same shall be considered by
respondent No.2. With these observations, the learned advocate does
not press this application and the same is disposed of accordingly.
Direct service is permitted.
(H.B.ANTANI,
J.)
ashish//
Top