Gujarat High Court High Court

Ashish vs State on 23 September, 2011

Gujarat High Court
Ashish vs State on 23 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2370/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2370 of 2011
 

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

 

ASHISH
AMRUTLAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANVESH V VYAS for
Applicant(s) : 1,
 

MR. K.P.
RAVAL, LEARNED APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

				Date
: 23/09/2011 

 

 
 


 

				ORAL
ORDER

1. The
present application has been filed by the petitioner under Articles
20, 226 and 227 of the Constitution of India as well as under Section
482 of the Code of Criminal Procedure for the prayer that the
impugned order passed by the Principal Sessions Judge, Mehsana, in
Criminal Revision Application No. 32 of 2011 dated 31.05.2011 may be
quashed and set aside.

2. After
arguing some time learned advocate Mr. Anvesh V. Vyas, for the
petitioner seeks permission to withdraw this application. Permission
is granted. The present application stands disposed of as withdrawn.

(RAJESH
H. SHUKLA, J.)

Pawan

   

Top