Gujarat High Court High Court

Sufia vs State on 24 February, 2010

Gujarat High Court
Sufia vs State on 24 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/321/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 321 of 2010
 

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


 

SUFIA
@ HIRAL MOHAMMED ISHAQ QURESHI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=======================================================
Appearance : 
MR
HASHIM QURESHI for Applicant(s) : 1 - 2. 
MR KARTIK PANDYA APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 24/02/2010
 

ORAL
ORDER

Leave
to amend.

It
is the case of the petitioners that on account of their inter
religion marriage, they are being harassed by one member of the
family namely the respondent no.4. On account of this, it is
difficult for the petitioners to reside in their house free from any
fear.

Grievance
of the petitioner can be examined by the newly added respondent
no.5-Deputy Commissioner of Police, who may take suitable steps as
may be found necessary.

For
the above purpose, this petition be treated as representation of the
petitioners. This petition is disposed of accordingly.

Direct
service is permitted qua respondents nos.3 and 5.

(AKIL
KURESHI,J.)

/patil

   

Top