Gujarat High Court
Ishwarsing vs State on 10 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/564/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 564 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE AKIL KURESHI
=========================================================
ISHWARSING
KANAIYALAL YADAV - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TS NANAVATI for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/08/2010
CAV
ORDER
Learned
counsel for the petitioner sought for and granted permission to
withdraw the petition keeping all the contentions open to be raised
before the Trial Court. In view of the above, I have not examined the
rival contentions on merits.
Petition is
disposed of accordingly.
(
AKIL KURESHI, J. )
kailash
Top