Gujarat High Court High Court

Bavanji vs State on 17 February, 2010

Gujarat High Court
Bavanji vs State on 17 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2106/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2106 of 2006
 

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

 

BAVANJI
DANABHAI VADHIYA, AT PRESENT POLICE INSPECTOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
KJ SHETHNA  WITH MR AY KOGJE AS SPP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/02/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the petition
keeping all the contentions open for approaching appropriate Court at
appropriate stage.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top