Gujarat High Court
Rajendrabhai vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
SCR.A/819/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 819 of 2010
=========================================================
RAJENDRABHAI
@ VIJAYBHAI CHIMANBHAI BHAVASAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NISHITH P THAKKAR for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/05/2010
ORAL
ORDER
Learned
advocate Mr. Thakkar for the petitioner seeks permission to withdraw
this petition reserving the liberty to move the appropriate forum.
Permission, as prayed, for is granted. The petition stands disposed
of as withdrawn reserving the liberty of the petitioner to approach
appropriate authority. D S permitted.
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top