Gujarat High Court High Court

Ashwin vs State on 31 July, 2008

Gujarat High Court
Ashwin vs State on 31 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1187920/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11879 of 2007
 

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


 

ASHWIN
CHHAGANLAL AAGIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1, 
MS
FALGUNI PATEL APP for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2, 
MR AMAR D MITHANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application, at this stage, in view of the report dated 17.3.2008
submitted by the Investigating Officer whereby Sections 406 and 420
of the Indian Penal Code were deleted and Section 418 of the Indian
Penal Code is added in the FIR. Copy of the report dated 17.3.2008 is
ordered to be taken on record of this application.

Permission,
as prayed for, is granted. This Criminal Misc. Application stands
disposed of as withdrawn. Notice discharged. Interim relief granted
earlier stands vacated forthwith.

(ANANT S. DAVE, J.)

*pvv

   

Top