Gujarat High Court Case Information System
Print
CR.MA/8325/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8325 of 2009
with
CRIMINAL
MISC.APPLICATION No. 9407 of
2009
=========================================================
PRAVINKUMAR
KESHAVGIRI GOSWAMI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
RJ GOSWAMI for
Applicant(s) : 1,
MR Kartik Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/03/2010
ORAL
ORDER
(COMMON)
1. Mr
R J Goswami, learned Advocate for the applicant fairly states that
all the contentions raised with regard to the competence of the
Investigating Officer and the investigation carried out pursuant to
the offence registered will be taken before the court concerned at
appropriate stage and, therefore, he seeks permission to withdraw
these petitions. Permission as prayed for is granted. These
petitions are disposed of as withdrawn. Rule is discharged. Interim
relief stands vacated.
2. It
is made clear that this court has not entered into merits and
contentions and the same shall be examined by the court taking up
such matter without prejudice and without being influenced by the
order of this court.
[ANANT
S. DAVE, J.]
msp
Top