Gujarat High Court High Court

Shah vs State on 15 March, 2010

Gujarat High Court
Shah vs State on 15 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/454/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 454 of 2010
 

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


 

SHAH
SHRADDHABEN ASHWINBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR SIKANDER SAIYED for
Applicant(s) : 1,MRNASIRMSAIYED for Applicant(s) : 1, 
MR KARTIK
PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/03/2010 

 

ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to approach concerned authority.

Permission,
as prayed for, is granted. Petition stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top