Gujarat High Court
Idrish vs State on 16 April, 2010
Gujarat High Court Case Information System
Print
SCR.A/688/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 688 of 2010
=============================================
IDRISH
MOHAMMAD JANMOHAMMAD SHIROYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance :
MR
TEJAS P SATTA for Applicant(s) : 1,
MR UA TRIVEDI APP for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/04/2010
ORAL
ORDER
Learned
Advocate for the petitioner prays for withdrawal of this petition
with a view to file an application before the concerned Magistrate
for appropriate relief.
If
such an application is filed, the learned Magistrate will consider
and decide the same on its own merits and in accordance with law
after considering the submissions of the learned Advocate appearing
on behalf of the petitioner.
Permission
as prayed for is granted. This petition stands disposed of. Direct
service is permitted.
[ANANT
S. DAVE, J.]
*pvv
Top