Gujarat High Court Case Information System
Print
SCR.A/1712/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1712 of
2010
=========================================================
UPENDRABHAI
ALIAS UTPAL VINUBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
ANU S VERMA for
Applicant(s) : 1,
MR KARTIK PANDYA, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 08/09/2010
ORAL
ORDER
1. Grievance of the
petitioner is that, though, he has applied for ‘Police Clearance’ to
the concerned police station at Anand, on 03.08.2010, appropriate
certificate is not being issued by the police authorities.
2. The learned Counsel
for the petitioner submitted that the petitioner has received Visa
call from the U.S. Ambecy, for immigration Visa. For the said
purpose, his police clearance is necessary. The petitioner has
already applied to the D.S.P., Anand and despite sufficient time has
been passed, there is no response to the said application. The
learned Counsel for the petitioner has stated that the petitioner is
not facing any criminal accusations.
3. The concerned
authority shall process the application of the petitioner dated
03.08.2010 and give a suitable reply / police clearance
as expeditiously as possible, preferably by 30th
September, 2010. This petition is disposed of,
accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top