Gujarat High Court Case Information System
Print
SCR.A/1618/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1618 of 2010
=========================================
BHAVESHKUMAR
DAHYALAL PATEL
Versus
STATE
OF GUJARAT & ANR
=========================================
Appearance :
MR
MA KHARADI for
Applicant
MR LB DABHI APP for Respondent No.
1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Mr.
M.A. Kharadi, learned Advocate for the petitioner, upon instructions
received from the petitioner, does not press this application and
seeks leave to withdraw the same, reserving liberty to challenge
the Order dated 06.08.2010, rendered below Exhibit-1 in Criminal
Misc. Application No. 36 of 2010, by the learned Additional Chief
Judicial Magistrate, Godhra.
2 Mr.
L.B. Dabhi, learned AGP, has no objection if leave as prayed for is
granted.
3 Hence,
leave to withdraw the petition is granted. The petition stands
disposed of as withdrawn.
4 It
would be open for the petitioner to challenge the Order dated
06.08.2010 rendered below Exhibit-1 in Criminal Misc. Application
No.36 of 2010 by the learned Additional Chief Judicial Magistrate,
Godhra, before appropriat e forum.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top