Gujarat High Court
Dipak vs State on 24 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/10120/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 101 of 2010
=========================================================
DIPAK
TARACHAND ACHARYA - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAT G POPAT for
Applicant(s) : 1,
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 - 4, 6,
MR VK
JOSHI for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date :
04/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
After
the matter is heard for some time, learned advocate Mr. Virat G.
Popat for the petitioner seeks permission to withdraw this petition,
in light of the contents of the affidavit filed by respondent No.5,
more particularly paragraphs 4 and 5, with a view to take recourse to
the remedy available to him under appropriate law. Permission is
granted. The petition is disposed of as withdrawn. Rule is
discharged.
(Ravi
R. Tripathi, J.)
(J.C.
Upadhyaya, J.)
…
(karan)
Top