Gujarat High Court High Court

Mundra vs State on 15 July, 2011

Gujarat High Court
Mundra vs State on 15 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1769/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1769 of 2011
 

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


 

MUNDRA
PANJARAPOLE TRUST - THRO' NAVINBHAI MEHTA (ADMINISTRA & 2 -
Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
VIRAT G POPAT for the Applicants. 
MR LB DABHI, APP for Respondent
No.1. 
None for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 15/07/2011 

 

ORAL
ORDER

1. Mr.Virat
Popat, learned advocate appearing on behalf of the applicants seeks
permission to withdraw the present petition as the applicants propose
to submit appropriate application before the concerned Magistrate for
modification of the order.

2. Without
expressing anything on merits and without expressing anything with
respect to entertainability and/or maintainability of such a
application, the present petition is simply permitted to be
withdrawn. The petition is dismissed as withdrawn.

[M.R.SHAH,J]

*dipti

   

Top