Gujarat High Court High Court

Tahir vs State on 7 May, 2010

Gujarat High Court
Tahir vs State on 7 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2189/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2189 of 2010
 

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

 

TAHIR
ABDUL REHMAN HUSSEIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
G RAMAKRISHNAN for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
 
ORAL
ORDER

Taking
into consideration the report submitted by the Circle Police
Inspector, Jambusar, in the opinion of this Court, the concerned
Police Officer could not take proper steps in securing the presence
of the complainant and the witnesses though their addresses are there
and they contacted their family members. As per this report, it is
the apprehension shown by the wife of the complainant that the
complainant is not attending the Court because of the fear of the
accused persons. This is sorry state of affairs that the police is
not thinking to provide police protection to the complainant and
witnesses who are the main witnesses in the serious trial.

Under
the circumstances, the DIG, Vadodara Range, Gujarat State is directed
to take interest in the matter and should take appropriate steps for
securing the presence of the complainant and witnesses in the trial
before the trial Court.

S.O.to
18/6/2010.

(M.D.Shah,J)

pathan

   

Top