Gujarat High Court
Bharatkumar vs State on 3 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2596/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2596 of 2011
=======================================================
BHARATKUMAR
VISAJI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
PR NANAVATI with MS
DILBUR CONTRACTOR for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/10/2011
ORAL
ORDER
The
present petition has been filed under Article 226 of the Constitution
of India as well as under Section 482 of the
Criminal
Procedure Code for the prayer that FIR being
C.R.No.I-152/2011 registered with Pandesara Police Station may be
quashed and set aside.
Learned
counsel, Mr.P.R. Nanavati appearing with learned counsel, Mr.Dilbur
Contractor for the petitioner seeks permission to withdraw the
present petition at this stage. Permission, as prayed for, is
granted. The present petition stands disposed of as withdrawn.
(RAJESH
H.SHUKLA, J.)
/patil
Top