Gujarat High Court High Court

Bharatkumar vs State on 3 October, 2011

Gujarat High Court
Bharatkumar vs State on 3 October, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2596/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2596 of 2011
 

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


 

BHARATKUMAR
VISAJI CHAVDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
PR NANAVATI with MS
DILBUR CONTRACTOR for Applicant(s) : 1, 
MR KP RAVAL APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 03/10/2011
 

ORAL
ORDER

The
present petition has been filed under Article 226 of the Constitution
of India as well as under Section 482 of the
Criminal
Procedure Code for the prayer that FIR being
C.R.No.I-152/2011 registered with Pandesara Police Station may be
quashed and set aside.

Learned
counsel, Mr.P.R. Nanavati appearing with learned counsel, Mr.Dilbur
Contractor for the petitioner seeks permission to withdraw the
present petition at this stage. Permission, as prayed for, is
granted. The present petition stands disposed of as withdrawn.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top