Gujarat High Court High Court

Dariyaben vs State on 6 December, 2010

Gujarat High Court
Dariyaben vs State on 6 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2049/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2049 of 2010
 

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

DARIYABEN
D/O SHANKERJI THAKORE & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SL VAISHYA for
Applicant(s) : 1 - 3. 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 06/12/2010 

 

 
ORAL
ORDER

1. Present
petition under Article 226 of the Constitution of India read with
Section 482 of the Code of Criminal Procedure has been preferred by
the petitioners – original accused to quash the impugned
complaint being C.R. No.I-3126/2010 registered with Deesa Rural
Police Station for the offences punishable under Sections 323, 504,
506(2) and 114 of the Indian Penal Code. After making some
submissions, Shri Vaishya, learned advocate appearing on behalf of
the petitioners seeks permission to withdraw the present petition
with a liberty to initiate appropriate proceedings for discharge
before the learned Magistrate (in case the charge-sheet is filed
against the petitioners).

2. Permission
is, accordingly, granted. Petition is dismissed as withdrawn with
above liberty. As and when such an application is filed, the same
may be considered in accordance with law and on merits.

(M.R.

Shah, J.)

*menon

   

Top