Gujarat High Court High Court

Lovelesh vs State on 11 November, 2011

Gujarat High Court
Lovelesh vs State on 11 November, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15064/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15064 of 2011
 

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


 

LOVELESH
NARESHBHAI AGARWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MRMPSHAH
for Applicant(s) : 1,                        MS KRUTI M SHAH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 11/11/2011
 

ORAL
ORDER

The
present application has been filed by the applicant under Section 482
of the Criminal
Procedure Code for quashing and setting aside the FIR
being C.R.No.I-39/2011 registered with Umra Police Station, District
Surat.

Learned
counsel, Ms.Shah has placed on record the Resolution of the Trust,
which has been perused. However, it is not specified as to whether
the Trust has shown its desires or consent that the complaint may be
set aside. Since it is a matter which requires the approval by the
Board, the matter is adjourned as requested by learned counsel,
Ms.Shah.

Stand
over to 15 th November,
2011.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top