Gujarat High Court Case Information System
Print
SCR.A/1899/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1899 of 2009
=======================================================
SENABEN
KALUBHAI DAMOR - Applicant(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=======================================================
Appearance :
MS
SNEHA A JOSHI for Applicant(s) : 1,
MS CM SHAH APP for
Respondent(s) : 1,
MR MM TIRMIZI for Respondent(s) : 2 - 8.
NOTICE
NOT RECD BACK for Respondent(s) :
9,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2010
ORAL
ORDER
The
petitioner is the wife of deceased, Kalubhai, who died as an
unnatural death on 23.06.2009. It is the case of the petitioner that
though shortly thereafter on 30.06.2009, she made a written complaint
to the concerned Police Inspector that her husband was murdered, same
has not been registered as an FIR and the investigation into alleged
crime has not been undertaken.
Learned
A.P.P., Ms.Shah, however, pointed out that initial complaint received
by the Police is from the brother of the deceased, who disclosed
accidental death and statements have been recorded in this regard.
It
is, however, admitted that the statement of the present petitioner is
not recorded by the Police. Same shall be done as expeditiously as
possible. On the basis of said statement, if the Investigating
Officer finds that there is necessity to further poke into angle of
alleged offence, he shall do so.
With
the above observations and directions, this application is disposed
of accordingly. Notice is discharged.
(AKIL
KURESHI,J.)
/patil
Top