Gujarat High Court
V vs State on 26 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/453/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 453 of 2010
======================================
V
M MEHTA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
KIRTIDEV R DAVE for Applicant(s) : 1,MR RAHUL K DAVE for Applicant(s)
: 1,MR VICKY B MEHTA for Applicant(s) : 1,
Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1
None
for Respondent(s) : 2 - 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/04/2010
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw this
application at this stage with liberty to take appropriate remedies
with regard to the grievances raised in this application. Permission
is granted. This application stands disposed of as withdrawn.
(ANANT
S. DAVE, J.)
(swamy)
Top