Gujarat High Court
Shah vs State on 15 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/455/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 455 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 LR PUJARI
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 Petition stands disposed of as withdrawn.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