Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Altafali Alihussain Sudrani vs State Of Gujarat
2021 Latest Caselaw 1139 Guj

Citation : 2021 Latest Caselaw 1139 Guj
Judgement Date : 25 January, 2021

Gujarat High Court
Altafali Alihussain Sudrani vs State Of Gujarat on 25 January, 2021
Bench: B.N. Karia
        R/SCR.A/852/2021                                    ORDER




      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

     R/SPECIAL CRIMINAL APPLICATION NO. 852 of 2021

==========================================================
                      ALTAFALI ALIHUSSAIN SUDRANI
                                  Versus
                           STATE OF GUJARAT
==========================================================
Appearance:
MALAYKUMAR S PATEL(8901) for the Applicant(s) No. 1
for the Respondent(s) No. 2,3
Ms. Monali Bhatt, APP (2) for the Respondent(s) No. 1
==========================================================

 CORAM: HONOURABLE MR. JUSTICE B.N. KARIA

                           Date : 25/01/2021

                             ORAL ORDER

Rule. Learned APP waives service of notice of rule for and on behalf of the respondents.

By way of this application, the applicant has prayed to direct the respondent to register complaint/representation of the applicant dated 7.2.2020 to the concerned police authority attached at Annexure "A" in this application as FIR and to investigate the same in a fair manner.

Heard learned advocate for the applicant. After hearing the learned advocate for the applicant, learned APP has drawn the attention of this Court towards the judgment of Hon'ble Apex Court rendered in case of M.Subramaniam V. S.Janki passed in Criminal Appeal No. 102 and the order passed by this Court in Special Criminal Application No. 7886 of 2020 on 4th December, 2020 as well as

R/SCR.A/852/2021 ORDER

order passed in Special Criminal Application No. 6712 of 2020 on 15.12.2020.

At this juncture, learned advocate for the applicant has requested this Court to permit the applicant to avail the alternative remedy as provided under Section 156(3) of Code of Criminal Procedure to approach the concerned learned JMFC Court for the grievance raised by him in connection with the representation made by the applicant to the Police Sub Inspector, Mahuva Police Station dated 7.2.2020.

Concerned learned Judicial Magistrate First Class may decide the application made by the applicant independently without influence of the order passed by this Court.

With these directions, this application stands disposed of. Rule is made absolute to the aforesaid extent.

(B.N. KARIA, J) BEENA SHAH

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter