Gujarat High Court
Yogesh vs State on 2 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/1428/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1428 of 2010
=========================================================
YOGESH
S/O HOTCHAND MOTIRAMANI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
AS VAKIL for Applicant(s) : 1 - 3.
MS MANISHA L.SHAH, APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/08/2010
ORAL
ORDER
Learned
Counsel for the petitioners sought permission to withdraw the
petition for approaching the learned Magistrate before whom the
Domestic Violence Act is pending, keeping all contentions open.
Permission
as prayed for is granted. Disposed of accordingly.
(AKIL
KURESHI, J.)
(ashish)
Top