Gujarat High Court Case Information System
Print
CR.MA/10660/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10660 of 2011
=========================================
NIRMALABEN
CHUNILAL PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
UTPAL M PANCHAL for
Applicant(s) : 1,
MR. RAWAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/08/2011
ORAL
ORDER
At
the outset, Shri Panchal, learned advocate for the petitioner seeks
permission to withdraw the present application as petitioner proposes
to file private complaint with respect to subject matter, under
Section 190 of Code of Criminal Procedure before the concerned
Magistrate. Without further entering into the merits of the case and
/ or expressing anything on merits, present application is dismissed
as not pressed with above liberty. As and when such private complaint
is filed before the concerned Magistrate, the same be considered in
accordance with law and on merits and without in any way being
influence by the present order.
(M.R.SHAH,J.)
kaushik
Top