Gujarat High Court High Court

Appearance : vs Mr Lb Dabhi App For on 6 September, 2010

Gujarat High Court
Appearance : vs Mr Lb Dabhi App For on 6 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1618/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1618 of 2010
 

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


 

BHAVESHKUMAR
DAHYALAL PATEL 

 

Versus
 

STATE
OF GUJARAT & ANR
 

=========================================
 
Appearance : 
MR
MA KHARADI for
Applicant 
MR LB DABHI APP for Respondent  No.
1 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 06/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1 Mr.

M.A. Kharadi, learned Advocate for the petitioner, upon instructions
received from the petitioner, does not press this application and
seeks leave to withdraw the same, reserving liberty to challenge
the Order dated 06.08.2010, rendered below Exhibit-1 in Criminal
Misc. Application No. 36 of 2010, by the learned Additional Chief
Judicial Magistrate, Godhra.

2 Mr.

L.B. Dabhi, learned AGP, has no objection if leave as prayed for is
granted.

3 Hence,
leave to withdraw the petition is granted. The petition stands
disposed of as withdrawn.

4 It
would be open for the petitioner to challenge the Order dated
06.08.2010 rendered below Exhibit-1 in Criminal Misc. Application
No.36 of 2010 by the learned Additional Chief Judicial Magistrate,
Godhra, before appropriat e forum.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

pnnair

   

Top