Gujarat High Court Case Information System
Print
CR.MA/11887/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11887 of 2011
=========================================
BACHUBHAI
GANABHAI BAVALIA
Versus
STATE
OF GUJARAT AND ANOTHER
=========================================Appearance
:
MR KIRTIDEV
R DAVE, MR
RAHUL K DAVE for the Applicant
MR KP RAWAL, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 09/09/2011
ORAL
ORDER
1. Learned
advocate Mr. Kirtidev R. Dave for the applicant and learned
Additional Public Prosecutor Mr. K.P. Rawal for respondent No.1, are
present.
2. In
view of order dated 26.8.2011, learned Additional Public Prosecutor
made available for perusal the statement of the prosecutrix dated
21.6.2011, a copy of which has also been supplied to learned advocate
Mr. Dave for the applicant. The same is taken on record.
3. I
have gone through the averments made in the statement of the
prosecutrix.
4. Learned
advocate Mr. Dave for the applicant has fairly stated that he does
not press the application after going through the statement of the
prosecutrix and more particularly when the charge-sheet has already
been filed.
5. In
the circumstances, without entering into the merits of the case,
present application is disposed of as not pressed.
(G.B.SHAH,
J.)
omkar
Top