Gujarat High Court Case Information System
Print
SCR.A/629/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 629 of 2010
=========================================================
JESANGBHAI
MANJIBHAI RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL H RATHOD for
Applicant(s) : 1,
MR KP RAVAL, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 08/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
petitioner is seeking a writ of habeas corpus, whereby he is
desirous to get his daughter free who is with her husband.
When
this Court is already seized with the proceedings of Special
Criminal Application No.425 of 2010, other application for invoking
power of this Court for writ of habeas corpus, if entertained, may
result into nullifying the effect of the order passed by this Court
in Special Criminal Application No.425 of 2010.
At
this stage, Mr. Mehul Rathod, learned counsel for the petitioner
seeks permission to withdraw the present petition with a view to
make appropriate application in the proceedings of Special Criminal
Application No.425 of 2010.
Permission
as prayed for is granted. The petition is disposed of as withdrawn.
(Jayant
Patel, J)
(Z.
K. Saiyed, J)
Anup
Top