Gujarat High Court
Satish vs State on 6 September, 2010
Gujarat High Court Case Information System
Print
SCR.A/1694/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1694 of 2010
=========================================================
SATISH
DAYARAMAJI RAJORIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BHAVESH A PATEL for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Mr.
B S Brahmbhatt, learned advocate for Mr. Bhavesh A Patel, learned
advocate for the petitioner does not press this application and seeks
leave to withdraw the petition, reserving his right to avail
appropriate remedy available under the law.
2. Mr.
K L Pandya, Ld. AGP has no objection if the leave is granted.
3. Hence,
the petition stands rejected as it is withdrawn. It would be open for
the petitioner to avail appropriate remedy available under the law.
[
A.M. KAPADIA, J. ]
[
J.C. UPADHYAYA, J. ]
*
Pansala.
Top