Gujarat High Court
Hitesh vs State on 12 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14320/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14320 of 2011
=========================================================
HITESH
D THAKKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MAHESH BHAVSAR for
Applicant(s) : 1,
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 12/10/2011
ORAL
ORDER
The
present application has been filed by the petitioner under sec. 482
of the Code of Criminal Procedure for the prayer that FIR being C.R.
No. 199/2011 registered with Anjar Police Station may be quashed and
set aside.
Learned
advocate Mr. Bhavsar seeks permission to withdraw the present
application At this stage. Permission granted. The application
stands disposed of as withdrawn.
(Rajesh
H. Shukla, J.)
(hn)
Top