Gujarat High Court Case Information System
Print
SCR.A/160/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 160 of 2011
=========================================================
THAKOR
CHEHARAJI MAGANJI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
YV BRAHMBHATT for
Applicant(s) : 1,
MR DC SEJPAL, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/01/2011
ORAL
ORDER
Counsel
for the petitioner submitted that though the petitioner has filed
complaint in writing before the concerned police station alleging
serious offences, punishable under the IPC, same is not registered as
FIR and no investigation is undertaken. He submitted that document
has been forged. The petitioner has also produced handwriting
expert’s opinion to establish a prima facie case.
DSP,
Gandhinagar is requested to look into the grievance of the petitioner
and take such steps as may be found necessary in facts of the case.
Disposed
of accordingly.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top