Gujarat High Court
Chauhan vs State on 17 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/345/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 345 of 2011
=========================================================
CHAUHAN
DEVAJIBHAI BECHARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
MAHESH BHAVSAR for
Applicant(s) : 1,
MR DIVYESH SEJPAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 17/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr Bhavsar seeks permission to withdraw this petition
reserving liberty to approach appropriate forum with appropriate
relief. Permission as prayed for is granted. The petition stands
disposed of accordingly.
(A.L.
DAVE, J.)
(R.M.
CHHAYA, J.)
zgs/-
Top