Gujarat High Court High Court

Dhirubhai vs State on 5 September, 2011

Gujarat High Court
Dhirubhai vs State on 5 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2226/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2226 of 2011
 

 


 

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


 

DHIRUBHAI
SHANKARBHAI VADAVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=======================================================
Appearance : 
MR
NAYAN D PAREKH for Applicant(s) : 1, 
MR KP RAVAL APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 05/09/2011
 

ORAL
ORDER

The
present petition is filed under Articles 226, 227, 14 and 21 of the
Constitution
of India for the prayer that appropriate writ,
order or direction may be issued directing the respondent/s and its
agents/servants to register FIR against all the accused persons named
in the FIR, which is produced at Annexure-A on the grounds stated in
the petition.

Heard
learned counsel, Mr.Nayan Parekh for the petitioner.

Learned
counsel, Mr.Parekh seeks permission to withdrawn the present petition
at this stage. Permissible is granted. Present petition stands
disposed of as withdrawn.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top