Gujarat High Court
Vithhalbhai vs State on 28 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/731/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 731 of 2010
=============================================
VITHHALBHAI
SHAMJIBHAI VEKARIYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance
:
MR RJ GOSWAMI for Applicant(s)
: 1 - 2.MRDINESHBPATEL for Applicant(s) : 1 - 2.
MR KARTIK PANDYA
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/04/2010
ORAL
ORDER
Learned
advocate for the petitioners seeks permission to withdraw this
petition at this stage with a view to avail the remedy under the Code
of Criminal Procedure, 1973.
Permissible,
as prayed for, is granted. Matter stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top