Gujarat High Court
Chaudhary vs State on 9 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/641/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 641 of 2011
======================================
CHAUDHARY
SEMABHAI VIRAMBHAI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
MC BAROT for Applicants
Mr.
Kartik Pandya, APP, for respondent No.1
NOTICE
NOT RECD BACK for Respondent(s) : 2,
MR NP CHAUDHARY for
Respondent(s) : 2,
MRTUSHARCHAUDHARY for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 09/02/2011
COMMON
ORAL ORDER
Learned
advocate for the applicants seeks permission to withdraw both the
applications at this stage to avail alternative remedy provided under
the Code of Criminal Procedure, 1973.
Permission
is granted.
Both
the applications stand disposed of as withdrawn.
(ANANT
S. DAVE, J.)
(swamy)
Top