Gujarat High Court Case Information System
Print
CR.MA/200420/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2004 of 2003
=========================================================
BHARATBHAI
BHAGVANBHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MS.
KRUTI M SHAH for Applicant(s) : 1,
MR K P RAVAL ADDL PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR ASHISH D OZA for
Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 16/04/2010
ORAL
ORDER
Learned
Counsel for the applicant seeks permission to withdraw the present
application with a view to move the learned Magistrate for passing
appropriate order under Section 451 of the Code of Criminal Procedure
so as to retain the muddamal on the undertaking that as and when it
is so required by the learned Magistrate, the same shall be produced
by him. However, it was submitted that the interim-relief which has
been granted be continued for sometime.
In
view of the above disposed of as withdrawn. Interim relief to
continue till 30/04/2010.
Direct
Service permitted.
(JAYANT
PATEL, J.)
sompura
Top