Gujarat High Court
Rakeshbhai vs State on 18 February, 2010
Gujarat High Court Case Information System
Print
SCR.A/142/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 142 of 2010
=======================================================
RAKESHBHAI
DHIRAJLAL DEVANI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=======================================================
Appearance :
MRHARSHITSTOLIA
for Applicant(s) : 1, MRPARTHSTOLIA for Applicant(s) : 1,
MR
RC KODEKAR APP for Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/02/2010
ORAL
ORDER
Learned
counsel for the applicant stated that the applicant would approach
the Trial Court with appropriate application, for which, he may be
permitted to withdraw this application. Permission is granted.
Disposed of as withdrawn.
(AKIL
KURESHI,J.)
/patil
Top