Gujarat High Court
Bharwad vs State on 25 July, 2011
Gujarat High Court Case Information System Print SCR.A/1841/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1841 of 2011 ========================================================= BHARWAD KANUBHAI SABURBHAI - Applicant(s) Versus STATE OF GUJARAT & 4 - Respondent(s) ========================================================= Appearance : MR PY DIVYESHVAR for Applicant(s) : 1,MR DEVANG VYAS for Applicant(s) : 1, MR K.L. PANDYA, APP for Respondent(s) : 1, None for Respondent(s) : 2 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 25/07/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
Advocate for the petitioner seeks permission to withdraw this
petition with a view to pursuing the application filed under Section
97 of the Code of Criminal Procedure pending before the learned Chief
Judicial Magistrate, Ankleshwar. Permission, as prayed for, is
granted. The application stands disposed of as withdrawn.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
[Patel]
Top