Gujarat High Court
Bhavik vs State on 23 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/15540/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15540 of 2010
=========================================================
BHAVIK
VELJIBHAI KASUNDRA - HIMSELF AND PARTENR OF SUNFORD & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARESH H PATEL for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/12/2010
ORAL
ORDER
Mr.Pandya,
learned advocate appearing for Mr.Haresh H. Patel, learned
advocate appearing on behalf of the petitioners seeks permission to
withdraw the present petition with a liberty to raise all the
contentions and defences available to the petitioners, at the time of
trial.
Permission
as prayed for is granted. The petitioners are permitted to to
raise all the contentions and defences available to the petitioners
under the law, at the time of trial, which shall be considered and
dealt with by the learned trial court in accordance with law and on
merits.
[M.R.
SHAH, J.]
rafik
Top