Gujarat High Court High Court

Arjunbhai vs State on 26 March, 2010

Gujarat High Court
Arjunbhai vs State on 26 March, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/485/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 485 of 2010
 

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


 

ARJUNBHAI
ASHWINBHAI PATEL   Petitioner 

 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=========================================================
Appearance : 
MR
SAURIN A SHAH for
Petitioner : 1, 
MR PUBLIC PROSECUTOR for Respondent: 1, 
None
for Respondents : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
ORAL
ORDER

Shri
Saurin Shah, learned advocate appearing for the petitioner has
contended that invocation of Section 307 read with Section 114 of IPC
and under Section 25(1B)(a) of the Arms Act in First Information
Report being CR. I. No. 62 of 2001 registered with Sanand Police
Station on 06.03.2010 and subsequently added offence under Sections
147, 148 and 149 of IPC was unfortunate and was not justified in view
of the First Information Report, which on the face of it does not
disclose any justification for invoking Section 307 and 114. He
further contended that arrest on account of this section is imminent
and the petitioner being merely an employee of the owner of the land
on which the security staff was deployed, the petitioner is desirous
of making detail representation to the concerned authority for
appropriate redressal and seeks permission to withdraw this petition
at this stage.

Permission
for withdrawal is granted. Matter is disposed of as having been
withdrawn.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top