Gujarat High Court High Court

Patani vs State on 20 October, 2011

Gujarat High Court
Patani vs State on 20 October, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2589/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2589 of 2011
 

 


 

 
 
=========================================================

 

PATANI
SONJIBHAI VIRCHANDBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ALPESH G DODIA for
Applicant(s) : 1, 
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 Article 226
of the Constitution of India with a prayer that appropriate writ,
order or direction may be issued for investigation through Crime
Branch or any other independent agency to probe the so called murder
of his son Fatubhai.

Learned
advocate Mr.A.G.Dodia for the petitioner seeks permission to withdraw
this petition with a liberty to make appropriate application before
the appropriate authority.

Permission
as sought for is granted. The petition stands disposed of as
withdrawn.

(RAJESH
H. SHUKLA,J.)

Vahid

   

Top