Gujarat High Court High Court

Bhavik vs State on 23 December, 2010

Gujarat High Court
Bhavik vs State on 23 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15540/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15540 of 2010
 

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

 

BHAVIK
VELJIBHAI KASUNDRA - HIMSELF AND PARTENR OF SUNFORD & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARESH H PATEL for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/12/2010 

 

 
 
ORAL
ORDER

Mr.Pandya,
learned advocate appearing for Mr.Haresh H. Patel, learned
advocate appearing on behalf of the petitioners seeks permission to
withdraw the present petition with a liberty to raise all the
contentions and defences available to the petitioners, at the time of
trial.

Permission
as prayed for is granted. The petitioners are permitted to to
raise all the contentions and defences available to the petitioners
under the law, at the time of trial, which shall be considered and
dealt with by the learned trial court in accordance with law and on
merits.

[M.R.

SHAH, J.]

rafik

   

Top