Gujarat High Court High Court

Zaverbhai vs State on 20 September, 2011

Gujarat High Court
Zaverbhai vs State on 20 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2413/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2413 of 2011
 

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


 

ZAVERBHAI
VIRJIBHAI DALVADI & 36 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=======================================================
Appearance : 
MR
DEVDIP BRAHMBHATT for Applicant(s) : 1 - 23,26 - 37. 
MR KP RAVAL
APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 20/09/2011
 

ORAL
ORDER

The
present petition has been filed by the petitioner under Articles 14,
19, 226 and 227 of the Constitution
of India for the prayer that appropriate writ,
order or directions may be given to the respondent nos.2 and 3 –
Police Authorities to take appropriate action against the respondent
nos.4 to 6 and also provide proper protection to the petitioners.

After
arguing for some time, learned counsel, Mr.Devdip Brahmbhattt seeks
permission to withdraw this petition. Permission is granted. The
present petition stands disposed of as withdrawn.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top