Gujarat High Court Case Information System
Print
SCR.A/2254/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2254 of 2011
=========================================
KETAN
AMRUTLAL SHAH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MS SM AHUJA
for Applicant(s) : 1 -
3.
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 30/09/2011
ORAL
ORDER
The
present petition has been filed under Art. 14 and 226 of the
Constitution of India as well as under sec. 482 of the Code of
Criminal Procedure for the prayer that appropriate writ, order or
direction may be issued directing respondent No. 2 to take
appropriate decision in the matter of the petitioners considering the
letters submitted by the petitioners including the Deputy High
Commissioner, British Embassy, Mumbai.
2. Heard
learned advocate Ms. Ahuja as well as learned APP Mr. KP Raval.
3. Learned
APP Mr. Raval, on instructions, makes a statement that the Legal
Department has accepted the judgment and order of acquittal passed by
this court in Criminal Revision Application No. 626 of 2010 dated
15.7.2011.
4. It
is in these circumstances, learned advocate Ms. Ahuja seeks
permission to withdraw the present petition. Permission granted. The
petition stands disposed of as withdrawn. Notice is discharged.
(Rajesh
H. Shukla, J.)
(hn)
Top