Gujarat High Court Case Information System
Print
SCR.A/2508/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2508 of 2011
=========================================
KALPIT
RAJENDRABHAI NAYAK & 1
Versus
STATE
OF GUJARAT & 1
=========================================
Appearance :
MR
PP MAJMUDAR for Petitioner (s) : 1 - 2.
MR. H.L.JANI, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 27/09/2011
ORAL
ORDER
The
present Petition has been filed by the Petitioners under Articles
14, 21 as well as Article 226 of the Constitution of India and also
under Section 482 of the Criminal Procedure Code for the prayer that
the FIR being I-CR No.514 of 2011 registered with Vastrapur Police
Station, Ahmedabad may be quashed and set aside on the grounds
stated in the Petition.
After
arguing the matter for some time, learned Advocate
Mr.P.P.Majmudar for the
Petitioners seek permission to withdraw the present Petition
without entering into the merits and without prejudice to the rights
and contentions.
Permission
as prayed for is granted. The present Petition stands disposed of
as withdrawn.
(Rajesh
H. Shukla,J)
Jayanti*
Top