Gujarat High Court
Janak vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/6518/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6518 of 2010
=========================================
JANAK
ARJANBHAI SADHWANI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance
:
MR
NK MAJMUDAR for Applicant(s) : 1,
MR HH PARIKH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR ABHIRAJ R TRIVEDI for
Respondent(s) : 2 - 5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/12/2010
ORAL
ORDER
Learned
advocate Mr. Majmudar appearing on behalf of the applicant submitted
that due to threat given by the original accused, present applicant
has filed one complaint against them and it is pending before the
concerned Court. It is not proved till today. He seeks permission to
withdraw the application with a liberty to file, if need be arisen.
Heard.
In
view of the statement made by the learned advocate Mr. Majmudar, the
application stands disposed of as withdrawn.
(Z.K.SAIYED,
J.)
ynvyas
Top