Gujarat High Court Case Information System
Print
SCR.A/2551/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2551 of 2011
=======================================================
POOJABEN
ARVINDBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
HIREN R SHARMA for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/09/2011
ORAL
ORDER
The
present petition has been filed under Articles 14, 19, 21 and 226 of
the Constitution
of India for the prayer that appropriate writ,
order or direction may be issued to the respondent no.2 not to
register the offence or FIR against the present petitioner.
After
arguing for some time, learned counsel, Mr.H.R. Sharma seeks
permission to withdraw the present petition. Permission is granted.
The present petition stands disposed of as withdrawn.
It
goes without saying that if the petitioner has any apprehension, she
may also request the respondent no.2 for recording her statement.
(RAJESH
H.SHUKLA, J.)
/patil
Top