Gujarat High Court High Court

Saifulla vs State on 29 April, 2011

Gujarat High Court
Saifulla vs State on 29 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1001/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1001 of 2011
 

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

 

SAIFULLA
ABDUL RAZAK SHAIKH - THRO' P O A HOLDER, PASHAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SR YADAV for
Applicant(s) : 1,MR.M.R.SAIYED for Applicant(s) : 1, 
MR LR PUJARI,
ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/04/2011 

 

ORAL
ORDER

Heard
learned advocate Mr.S.R.Yadav for the petitioner and learned APP
Mr.L.R.Pujari for the State.

The
Respondent No.3 – Superintendent of Police, Vejalpur Division,
Ahmedabad is directed to look into the matter in reference to the
complaint dated 9.1.2011 as well as representation dated 3.2.2011
made by petitioner before Police Inspector, Vejalpur Police Station
for the offence punishable under Sections 419, 451, 465, 467, 468,
114 and 120-B of the Indian Penal Code, and if thinks fit then take
appropriate steps in accordance with law.

In
view of the above, the application is accordingly disposed of.
Direct service is permitted.

(M
D SHAH, J.)

syed/

   

Top