Gujarat High Court Case Information System
Print
SCR.A/2885/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2885 of 2011
=======================================================
ARVINDBHAI
D RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
VK JOSHI for Applicant(s) : 1,
MR HL JANI APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/11/2011
ORAL
ORDER
The
present petition has been filed under Articles 226 and 227 of the
Constitution
of India as well as under Section 243 of the
Criminal
Procedure Code, 1973 challenging the impugned order
passed below Exh.176 by the Learned Judicial Magistrate, First Class,
Kadi in Criminal Case No.1630 of 2006 dated 25.07.2011, which has
been confirmed in Revision Application No.105 of 2011 by an order
passed by the Learned Principal Sessions Judge, Mehsana dated
10.10.2011 on the grounds stated in the petition.
Learned
counsel, Mr.V.K. Joshi seeks permission to withdraw the present
petition. Permission is granted. The present petition stands disposed
of as withdrawn.
(RAJESH
H.SHUKLA, J.)
/patil
Top