Gujarat High Court Case Information System
Print
SCR.A/2370/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2370 of 2011
=========================================================
ASHISH
AMRUTLAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ANVESH V VYAS for
Applicant(s) : 1,
MR. K.P.
RAVAL, LEARNED APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/09/2011
ORAL
ORDER
1. The
present application has been filed by the petitioner under Articles
20, 226 and 227 of the Constitution of India as well as under Section
482 of the Code of Criminal Procedure for the prayer that the
impugned order passed by the Principal Sessions Judge, Mehsana, in
Criminal Revision Application No. 32 of 2011 dated 31.05.2011 may be
quashed and set aside.
2. After
arguing some time learned advocate Mr. Anvesh V. Vyas, for the
petitioner seeks permission to withdraw this application. Permission
is granted. The present application stands disposed of as withdrawn.
(RAJESH
H. SHUKLA, J.)
Pawan
Top