Gujarat High Court High Court

Chaudhary vs State on 9 February, 2011

Gujarat High Court
Chaudhary vs State on 9 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/641/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 641 of 2011
 

======================================
 

CHAUDHARY
SEMABHAI VIRAMBHAI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
MC BAROT for Applicants
 

Mr.
Kartik Pandya, APP, for respondent No.1 
NOTICE
NOT RECD BACK for Respondent(s) : 2, 
MR NP CHAUDHARY for
Respondent(s) : 2, 
MRTUSHARCHAUDHARY for Respondent(s) :
2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
COMMON
ORAL ORDER

Learned
advocate for the applicants seeks permission to withdraw both the
applications at this stage to avail alternative remedy provided under
the Code of Criminal Procedure, 1973.

Permission
is granted.

Both
the applications stand disposed of as withdrawn.

(ANANT
S. DAVE, J.)

(swamy)

   

Top