Gujarat High Court
Raniya vs State on 26 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/14151/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14151 of 2010
=========================================================
RANIYA
S/O UMA SALAT RANAJI UMAJI SALAT & 6 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
PJ YAGNIK for
Applicant(s) : 1 - 7.
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/11/2010
ORAL
ORDER
Learned
Advocate for the applicants seeks permission to withdraw this
application at this stage so as to avail remedy before the
appropriate court having jurisdiction. Permission as prayed for is
granted. Disposed of as withdrawn.
[ANANT S DAVE, J.]
msp
Top