Gujarat High Court High Court

D vs State on 6 May, 2010

Gujarat High Court
D vs State on 6 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3145/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3145 of 2010
 

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


 

D
B CORP LTD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
AR GUPTA for
Applicant(s) : 1, 
MR SHIVANG SHUKLA, ADDITIONAL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
MR RAKESH R PATEL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/05/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. A.R. Gupta for the petitioner seeks permission to
withdraw this petition at this stage with a view to avail of an
appropriate remedy under the Code or any other Statute. Permission
as prayed for is granted. The petition is disposed of accordingly.
Notice discharged.

(Anant
S. Dave, J.)

Caroline

   

Top