Gujarat High Court
Sureshbhai vs State on 23 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/491/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 491 of 2010
=========================================================
SURESHBHAI
BALDEVBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 11 - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
12.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/03/2010
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
application to avail remedy under the Code of Criminal Procedure,
1973. Permission as prayed for is granted. The petition stands
disposed of as withdrawn.
(Anant
S.Dave,J.)
Sreeram.
Top