Gujarat High Court
Artex vs State on 8 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/11085/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11085 of 2011
In
CRIMINAL
MISC.APPLICATION No. 9157 of 2009
=========================================================
ARTEX
APPARELS PVT.LTD. - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AR GUPTA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/08/2011
ORAL
ORDER
The
learned advocate appearing on
behalf of the petitioner seeks permission to withdraw the
present petition with a liberty to initiate appropriate proceedings.
Permission
as prayed for is granted. Present petition is dismissed as
withdrawn, without entering into the merits of the case. As and when
fresh independent proceedings are initiated, the same be considered
in accordance with law and on merits.
[M.R.
SHAH, J.]
rafik
Top