Gujarat High Court High Court

Amar vs State on 9 May, 2011

Gujarat High Court
Amar vs State on 9 May, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1115/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1115 of 2011
 

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

AMAR
DINESHCHANDRA RAO - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/05/2011 

 

ORAL
ORDER

Heard
Mr.S.D.Suthar, learned Advocate for Mr.N.K.Majmdar, learned Advocate
for the applicant.

It
is submitted by Mr.L.R.Poojari, learned APP that investigation is at
preliminary stage.

Mr.Suthar,
learned Advocate seeks permission to withdraw present application.
Permission is granted. Present application is disposed of as
withdrawn.

Applicant
can raise the contentions which are raised in this petition at
appropriate stage before the learned Trial Court.

[M.D.Shah,
J.]

satish

   

Top