Gujarat High Court Case Information System
Print
SCR.A/2226/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2226 of 2011
=======================================================
DHIRUBHAI
SHANKARBHAI VADAVI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=======================================================
Appearance :
MR
NAYAN D PAREKH for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/09/2011
ORAL
ORDER
The
present petition is filed under Articles 226, 227, 14 and 21 of the
Constitution
of India for the prayer that appropriate writ,
order or direction may be issued directing the respondent/s and its
agents/servants to register FIR against all the accused persons named
in the FIR, which is produced at Annexure-A on the grounds stated in
the petition.
Heard
learned counsel, Mr.Nayan Parekh for the petitioner.
Learned
counsel, Mr.Parekh seeks permission to withdrawn the present petition
at this stage. Permissible is granted. Present petition stands
disposed of as withdrawn.
(RAJESH
H.SHUKLA, J.)
/patil
Top