Gujarat High Court High Court

Sarojben vs State on 13 August, 2010

Gujarat High Court
Sarojben vs State on 13 August, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/154620/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1546 of 2010
 

 
=========================================================

 

SAROJBEN
W/O VINODBHAI KEDARNATH TIWARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHESH B BARIYA for
Applicant(s) : 1,MS SONIA J MODI for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 13/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Baraiya,
learned counsel for the applicant, seeks permission to withdraw the
petition with liberty to resort to appropriate proceedings before the
appropriate forum.

Permission
granted. The petition is disposed of as withdrawn.

(Jayant
Patel, J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top