Gujarat High Court
Sabanabanu vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/176620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1766 of 2008
=========================================================
SABANABANU
MAHMAD ASHRAF GAFARBHAI PATHAN & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
PANKAJ K SONI for Applicant(s) : 1 - 2.MS RAKSHA
S DIKSHIT for Applicant(s) : 1 - 2.
MS MANISHA LUVKUMAR ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/02/2009
ORAL
ORDER
Mr.
Pankaj Soni, learned advocate for the applicants, seeks permission to
withdraw this petition with a view to take appropriate steps with
regard to the enhancement of the amount of maintenance awarded by the
courts below.
Permission,
as prayed for, is granted. Petition stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top