Gujarat High Court
Harshadrai vs Binaben on 11 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1264/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1264 of 2011
======================================
HARSHADRAI
PRABHASHANKER PANDYA - Applicant
Versus
BINABEN
ALIAS BILKISBEN HARSHADRAI PANDYA & 1 - Respondents
======================================
Appearance :
MR
SUNIL C PATEL for the Applicant.
None for Respondent No.1.
MR
KP RAWAL, APP for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/07/2011
ORAL
ORDER
Mr.Sunil
Patel, learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present petition as the petitioner
proposes to submit appropriate application for clarification before
the learned Single Judge, who has passed the order dated 27/08/2010
in Criminal Revision Application No.263 of 2010. Permission is
accordingly granted. The present petition is dismissed as withdrawn.
[M.R.SHAH,J]
*dipti
Top