Gujarat High Court
Mahendrabhai vs State on 21 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1955/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1955 of 2011
=========================================================
MAHENDRABHAI
MOHANLAL TRIVEDI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JB DASTOOR for
Applicant(s) : 1 - 3.
Mr.L.R.Pujari, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/02/2011
ORAL
ORDER
Learned
advocate for the petitioners seeks permission to withdraw this
petition with a liberty to raise all the contentions before the trial
court. Permission is granted as prayed for. This petition stands
disposed of as withdrawn. Liberty to raise all the contentions before
the trial court in which event, trial court will decide the same in
accordance with law without being influenced by this order.
(M.D.SHAH,J.)
radhan
Top