Gujarat High Court
Kanubhai vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1441/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1441 of 2011
=========================================
KANUBHAI
JAKSHIBHAI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance
:
MRS NISHA M
PARIKH for
Applicant(s) : 1,
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/06/2011
ORAL
ORDER
Ms.
Nisha Parikh, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application with a liberty
to file a fresh with a prayer to direct the respondents to thoroughly
investigate the case and find out his daughter. Permission is,
accordingly, granted. Application is dismissed as withdrawn with
above liberty.
(M.R.
Shah, J.)
*menon
Top