Gujarat High Court
Surendrakumar vs Bijal on 31 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/1040/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1040 of 2010
=========================================================
SURENDRAKUMAR
HARIPRASAD HATHI HONORARY ANIMAL WELFARE - Applicant(s)
Versus
BIJAL
RAMSINH SAROLIA & 2 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR MG NANAVATY, APP for Respondent(s) :
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 31/05/2010
ORAL
ORDER
Shri
Kapadia, Learned advocate appearing for the petitioner seeks
permission to withdraw this petition with a view to take appropriate
remedy, if available under the law, so as to seek appropriate
redressal of the grievances made in this petition.
Permission
as sought for is granted. Petition stands disposed of as withdrawn.
(S.R.BRAHMBHATT,J.)
(raghu)
Top