Gujarat High Court Case Information System
Print
CR.MA/1899/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1899 of 2010
=========================================
PANKAJKUMAR
P PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
VD PARGHI for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) : 1,
MR
MATAFER R PANDE for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/11/2011
ORAL
ORDER
1. By
way of this application under Section 482 of the Code of Criminal
Procedure the applicant-original accused has prayed to quash and set
aside the impugned FIR, being C.R. No. II 35/2009 registered with
Vansada Police Station.
2. Shri
L.B. Dabhi, learned APP has stated at the bar that in fact before any
ad-interim relief was granted by this Court, investigation has been
concluded and the applicant has been chargesheeted.
3. In
view of the above, Shri Parghi, learned advocate appearing on behalf
of the applicant seeks permission to withdraw the present application
as the applicant proposes to submit an appropriate application for
discharge before appropriate Court.
4. In
view of the above, without further entering into the merits of the
case and/or expressing anything on merits in favour of either
parties, the present Criminal Miscellaneous Application is dismissed
as withdrawn. As and when any such application is submitted by the
applicant for discharge the same be considered in accordance with law
and on its own merits. Rule is discharged. Ad-interim relief
granted earlier, if any, stands vacated forthwith.
(M.R.
SHAH, J.)
siji
Top