Gujarat High Court Case Information System
Print
SCR.A/2825/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2825 of 2011
=========================================================
JAYESHBHAI
CHHAGANBHAI PRAJAPATI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR.K.P.RAVAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/10/2011
ORAL
ORDER
The
present petition has been filed by the petitioner under Articles 226
and 227 of the Constitution of India challenging the legality and
validity of the report dated 12.10.2011 made by the Police
Sub-Inspector, Sagbara Police Station, Dist:Narmada to the JMFC,
Sagbara Court, Dist:Narmada for adding the alleged offences
punishable under Sections 376 and 511 of Indian Penal Code.
Learned
counsel Mr.N.K.Majmudar for the petitioner seeks permission to
withdraw this petition with a view to take appropriate legal recourse
or remedy as may be available.
Permission
as sought for is granted. The petition stands disposed of as
withdrawn.
(RAJESH
H.SHUKLA,J.)
Vahid
Top