Gujarat High Court Case Information System
Print
SCR.A/485/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 485 of 2010
=========================================================
ARJUNBHAI
ASHWINBHAI PATEL Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance :
MR
SAURIN A SHAH for
Petitioner : 1,
MR PUBLIC PROSECUTOR for Respondent: 1,
None
for Respondents : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/03/2010
ORAL
ORDER
Shri
Saurin Shah, learned advocate appearing for the petitioner has
contended that invocation of Section 307 read with Section 114 of IPC
and under Section 25(1B)(a) of the Arms Act in First Information
Report being CR. I. No. 62 of 2001 registered with Sanand Police
Station on 06.03.2010 and subsequently added offence under Sections
147, 148 and 149 of IPC was unfortunate and was not justified in view
of the First Information Report, which on the face of it does not
disclose any justification for invoking Section 307 and 114. He
further contended that arrest on account of this section is imminent
and the petitioner being merely an employee of the owner of the land
on which the security staff was deployed, the petitioner is desirous
of making detail representation to the concerned authority for
appropriate redressal and seeks permission to withdraw this petition
at this stage.
Permission
for withdrawal is granted. Matter is disposed of as having been
withdrawn.
(S.R.BRAHMBHATT,
J.)
pallav
Top