Gujarat High Court High Court

Dipaben vs State on 2 September, 2011

Gujarat High Court
Dipaben vs State on 2 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1627/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1627 of 2011
 

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


 

DIPABEN
WD/O LATE RAJUBHAI M GOSWAMI-Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================
Appearance : 
MR
RAJKUMAR CHAUMAL for the Applicant. 
MR KP RAWAL, APP for
Respondent No.1. 
None for Respondent Nos.2 -
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 02/09/2011 

 

ORAL
ORDER

1. Mr.Rajkumar
Chaumal, learned advocate appearing on behalf of the applicant has
submitted that subsequently and during the pendency of the present
proceedings, the complaint made by the petitioner is registered as
FIR being C.R.No.I-245 of 2011 registered with Sardarnagar Police
Station and, therefore, the present petitioner has no grievance so
far as the present petition is concerned and he does not press the
present petition.

2. In
view of the aforesaid subsequent development, the present petition is
dismissed as not pressed.

[M.R.SHAH,J]

*dipti

   

Top