Gujarat High Court High Court

Shaileshbhai vs State on 17 September, 2008

Gujarat High Court
Shaileshbhai vs State on 17 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1793/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1793 of 2008
 

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

 

SHAILESHBHAI
GOPALBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PANKAJ K SONI for
Applicant(s) : 1,MR DIPESH K SONI for Applicant(s) : 1, 
MR. MAULIK
NANAVATI ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
 
ORAL
ORDER

The
grievance which is voiced in the present application is that though
the complaint / application was given by the petitioner before the
Commissioner of Police as well as Police Inspector Limbayat Police
Station, neither any complaint is registered as FIR nor any further
inquiry / action is taken. In the facts and circumstance of the case
and without expressing any opinion on merits, Commissioner of Police,
Surat is directed to treat the application dated 27.8.2008 produced
at Annexure A to the present petition ( if received by the
Commissioner of Police) as application under Section 154(3) of the
Code of Criminal Procedure and take appropriate decision at the
earliest.

With
this present petition is disposed of. Direct service permitted.

(M.R.SHAH,
J.)

kaushik

   

Top