Gujarat High Court High Court

Ahmedabad vs Ramesh on 8 August, 2011

Gujarat High Court
Ahmedabad vs Ramesh on 8 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1986/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1986 of 2011
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

RAMESH
NANDKISHOR JAGNANI (PRESENT DIRECTOR) & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 3. 
MR KP RAVAL,
ADDL.PUBLIC PROSECUTOR for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/08/2011 

 

ORAL ORDER

Mr.Jirga
Jhaveri, learned advocate
appearing on behalf of the petitioner seeks permission to withdraw
the present petition at this stage, as the petitioner proposes
to submit appropriate application for clarification / modification
of the order passed by the learned Single Judge in Criminal Appeal
No.134 of 2011 and thereafter with a liberty to file a fresh
petition, in case the order passed in Criminal Appeal No.134 of 2011
is clarified / modified.

In
view of the above, present petition is dismissed as withdrawn at
this stage with above liberty. It will be open for the petitioner
to prefer a fresh petition on the same subject matter
challenging the impugned order passed by the learned trial court in
case there is clarification / modification of the order passed by
the learned Single Judge in Criminal Appeal No.134 of 2011.

rafik							[M.R.
SHAH, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top