Gujarat High Court
Dalpatbhai vs Dayabhai on 16 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/8597/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8597 of 2002
=========================================================
DALPATBHAI
MANCHHUBHAI PATEL & 4 - Applicant(s)
Versus
DAYABHAI
MORARBHAI AHIR & 2 - Respondent(s)
=========================================================
Appearance :
MR
KK TRIVEDI for
Applicant(s) : 1 - 5.
MR YOGESH S LAKHANI for Respondent(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) : 2,
RULE SERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 16/04/2010
ORAL
ORDER
Mr.A.D.Shah,
learned counsel appearing with Mr. K.K.Trivedi, for the applicant
seeks permission to withdraw the present petition. However, he
states that the interim protection which has remained in operation
for a long time be continued for two weeks.
Considering
the facts and circumstances, petition is disposed of as withdrawn.
Rule discharged. I.R. Shall continue till 26.04.2010.
(JAYANT
PATEL, J.)
*bjoy
Top