Gujarat High Court High Court

Sudhaben vs State on 18 July, 2011

Gujarat High Court
Sudhaben vs State on 18 July, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/79/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 79 of 2011
 

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

SUDHABEN
W/O DHARMENDRASINH PRABHATSINH RAJPUT D/O SOMSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

========================================= 
Appearance
: 
MR
PARTHIV A BHATT for Applicant(s) : 1, 
MS CM SHAH, ADDL.PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
10. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

In
view of the fact that petitioner has filed a complaint in writing
with the concerned police station and the same is not registered as
FIR, counsel for the petitioner stated that the petitioner would be
filing the complaint in writing before the concerned Magistrate. If
so done, I am sure that the learned Magistrate concerned shall take
steps as may be found necessary in accordance with law on such
complaint.

Petition
is disposed of with above observations.

(Akil
Kureshi, J. )

sudhir

   

Top