Gujarat High Court High Court

Rupesh vs State on 23 April, 2010

Gujarat High Court
Rupesh vs State on 23 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2815/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2815 of 2010
 

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


 

RUPESH
P SHASTRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================
 
Appearance : 
MR
PARESH UPADHYAY for MR KAMAL M SOJITRA for Applicant(s) : 1, 
MR
SHIVANG J SHUKLA APP for Respondent(s) : 1, 
NOTICE SERVED BY DS
for Respondent(s) : 2, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/04/2010 

 

ORAL
ORDER

Upon
issuance of notice, learned APP Mr. Shivang Shukla has shown certain
statements recorded by the Investigating Officer.

In
view of the above, at this stage, learned advocate for the petitioner
does not press this application with a view to avail remedy under the
Code of Criminal Procedure, 1973, at an appropriate stage.

Permission,
as prayed for, is granted.

This
application stands disposed of as withdrawn.

Notice
is discharged.

[Anant
S. Dave, J.]

*pvv

   

Top