Gujarat High Court
Amarnath vs State on 18 February, 2011
Gujarat High Court Case Information System Print SCR.A/246/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 246 of 2011 ========================================================= AMARNATH KALIDAS BANERJEE - Applicant(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR SS ACHARYA for Applicant(s) : 1, MR KL PANDYA, APP for Respondent(s) : 1, None for Respondent(s) : 2 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE R.M.CHHAYA Date : 18/02/2011 ORAL ORDER
(Per : HONOURABLE MR.JUSTICE
R.M.CHHAYA)
Heard
learned advocate Mr.S.S.Acharya for the petitioner. After arguing
the matter, learned advocate Mr.Acharya seeks permission to withdraw
this application with a liberty to avail appropriate remedy
available under the law. Permission as prayed for is granted. The
application stands disposed of accordingly.
(
A.L. DAVE, J. )
(
R.M. CHHAYA, J. )
syed/
Top