Gujarat High Court High Court

Nagajanbhai vs State on 12 July, 2011

Gujarat High Court
Nagajanbhai vs State on 12 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/976/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 976 of 2011
 

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


 

NAGAJANBHAI
KARABHAI PARMAR - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================
Appearance : 
MR
EE SAIYED for the Applicant.  
MR LB DABHI, APP for Respondent
No.1. 
NOTICE SERVED BY DS for Respondent Nos.2 -
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/07/2011 

 

 
ORAL
ORDER

1. In
view of the subsequent development of passing the order of seizure of
the vehicle in question as a muddamal, Mr.E.E.Saiyed, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present petition with a liberty to move appropriate
application for release of muddamal articles before the concerned
Court.

2. Permission
is accordingly granted. The present petition is dismissed as
withdrawn with above liberty. As and when such application is made,
the same shall be considered by the concerned Court in accordance
with law and on merits. Notice is discharged.

[M.R.SHAH,J]

*dipti

   

Top