Gujarat High Court
Babubhai vs State on 12 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/6828/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6828 of
2010
=========================================================
BABUBHAI
DEVJIBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRTULSHIRSAVANI
for
Applicant(s) : 1,
MS MANISHA L SHAH ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR ANKUR Y OZA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/08/2010
ORAL
ORDER
The learned Counsel
for the petitioner seeks permission to withdraw the petition, keeping
all the contentions open, to be raised before the competent Court, at
an appropriate stage.
Permission as prayed
for, is granted. The petition is disposed of as withdrawn. Notice is
discharged. Ad-interim-relief stands vacated.
(AKIL
KURESHI, J.)
Umesh/
Top