Gujarat High Court Case Information System
Print
CR.MA/15064/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15064 of 2011
=======================================================
LOVELESH
NARESHBHAI AGARWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MRMPSHAH
for Applicant(s) : 1, MS KRUTI M SHAH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 11/11/2011
ORAL
ORDER
The
present application has been filed by the applicant under Section 482
of the Criminal
Procedure Code for quashing and setting aside the FIR
being C.R.No.I-39/2011 registered with Umra Police Station, District
Surat.
Learned
counsel, Ms.Shah has placed on record the Resolution of the Trust,
which has been perused. However, it is not specified as to whether
the Trust has shown its desires or consent that the complaint may be
set aside. Since it is a matter which requires the approval by the
Board, the matter is adjourned as requested by learned counsel,
Ms.Shah.
Stand
over to 15 th November,
2011.
(RAJESH
H.SHUKLA, J.)
/patil
Top