Gujarat High Court Case Information System
Print
SCR.A/2684/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2684 of 2011
=========================================
YOGESHKUMAR
SHANTILAL SHAH
Versus
STATE
OF GUJARAT & 2
=========================================
Appearance :
MR.
CHINTAN POPAT for MR ASHISH M
DAGLI for Petitioner(s) : 1,
MR. H.L.JANI, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 11/10/2011
ORAL
ORDER
The
present Petition has been filed under Articles 226 / 227 of the
Constitution of India as well as under the Code of Criminal
Procedure for the prayer to direct the Respondent No.3 to conclude
the inquiry pending against the Respondent No.2 for the reasons
mentioned in the Petition.
Learned
Advocate Mr. Chintan Popat appearing for learned Advocate Mr.Ashish
M.Dagli for the Petitioner seeks permission to withdraw the present
Petition.
Permission
as prayed for is granted. The present Petition stands disposed of
as withdrawn with liberty to make an application to the Vigilance
Department, Gujarat High Court.
(Rajesh
H. Shukla,J)
Jayanti*
Top