Gujarat High Court High Court

Sumara vs State on 22 March, 2011

Gujarat High Court
Sumara vs State on 22 March, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2572/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2572 of 2010
 

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

 

SUMARA
HAJARABEN SUMARBHAI DODHIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAJENDRA P BAGHEL for
Applicant(s) : 1, 
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2 -
3. 
MRPARTH S TOLIA for Respondent(s) : 4 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 22/03/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr Baghel for the petitioner, after arguing, seeks
permission to withdraw this petition with a view to approach
appropriate forum for appropriate relief. Permission as prayed for is
granted. The petition stands disposed of as withdrawn. Rule is
discharged.

(A.L.

DAVE, J.)

(R.M.

CHHAYA, J.)

zgs/-

   

Top