Gujarat High Court
Hasmukhbhai vs State on 27 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/112520/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1125 of 2009
==========================================
HASMUKHBHAI
RATNBHAI DULERA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
TEJAS M BAROT for Applicant(s) : 1 - 2.
MR MR
MENGDEY, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/06/2009
ORAL
ORDER
Mr.Tejas
Barot, learned advocate for the petitioners seeks permission to
withdraw the petition with a view to move appropriate application
before the appropriate forum with respect to the grievances voiced
in the present petition.
Permission
as prayed for is granted. The petition is disposed of as withdrawn.
[HARSHA
DEVANI, J.]
parmar*
Top