Gujarat High Court High Court

Dalpatbhai vs Dayabhai on 16 April, 2010

Gujarat High Court
Dalpatbhai vs Dayabhai on 16 April, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8597/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8597 of 2002
 

 
 
=========================================================


 

DALPATBHAI
MANCHHUBHAI PATEL & 4 - Applicant(s)
 

Versus
 

DAYABHAI
MORARBHAI AHIR & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
KK TRIVEDI for
Applicant(s) : 1 - 5. 
MR YOGESH S LAKHANI for Respondent(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) : 2, 
RULE SERVED for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 16/04/2010 

 

 
 
ORAL
ORDER

Mr.A.D.Shah,
learned counsel appearing with Mr. K.K.Trivedi, for the applicant
seeks permission to withdraw the present petition. However, he
states that the interim protection which has remained in operation
for a long time be continued for two weeks.

Considering
the facts and circumstances, petition is disposed of as withdrawn.
Rule discharged. I.R. Shall continue till 26.04.2010.

(JAYANT
PATEL, J.)

*bjoy

   

Top