Gujarat High Court
Bharwad vs State on 25 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1841/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1841 of 2011
=========================================================
BHARWAD
KANUBHAI SABURBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PY DIVYESHVAR for
Applicant(s) : 1,MR DEVANG VYAS for Applicant(s) : 1,
MR K.L.
PANDYA, APP for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
Advocate for the petitioner seeks permission to withdraw this
petition with a view to pursuing the application filed under Section
97 of the Code of Criminal Procedure pending before the learned Chief
Judicial Magistrate, Ankleshwar. Permission, as prayed for, is
granted. The application stands disposed of as withdrawn.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
[Patel]
Top