Gujarat High Court
Ashwin vs State on 31 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/1187920/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11879 of 2007
=========================================================
ASHWIN
CHHAGANLAL AAGIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
ASHISH M DAGLI for Applicant(s) : 1,
MS
FALGUNI PATEL APP for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2,
MR AMAR D MITHANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/07/2008
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw this
application, at this stage, in view of the report dated 17.3.2008
submitted by the Investigating Officer whereby Sections 406 and 420
of the Indian Penal Code were deleted and Section 418 of the Indian
Penal Code is added in the FIR. Copy of the report dated 17.3.2008 is
ordered to be taken on record of this application.
Permission,
as prayed for, is granted. This Criminal Misc. Application stands
disposed of as withdrawn. Notice discharged. Interim relief granted
earlier stands vacated forthwith.
(ANANT S. DAVE, J.)
*pvv
Top