Gujarat High Court
Amarnath vs State on 18 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/246/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 246 of 2011
=========================================================
AMARNATH
KALIDAS BANERJEE - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SS ACHARYA for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 18/02/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
R.M.CHHAYA)
Heard
learned advocate Mr.S.S.Acharya for the petitioner. After arguing
the matter, learned advocate Mr.Acharya seeks permission to withdraw
this application with a liberty to avail appropriate remedy
available under the law. Permission as prayed for is granted. The
application stands disposed of accordingly.
(
A.L. DAVE, J. )
(
R.M. CHHAYA, J. )
syed/
Top