Gujarat High Court
Hemantbhai vs State on 17 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2771/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2771 of 2011
=========================================================
HEMANTBHAI
GANPATBHAI DAVNE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SIKANDER SAIYED for
Applicant(s) : 1,
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 17/10/2011
ORAL
ORDER
Learned
advocate Mr. Sikander Saiyed seeks permission to withdraw the
present petition with a view to avail alternative remedy including
approaching he Court of Magistrate. Permission granted. The petition
stands disposed of as withdrawn.
(Rajesh
H. Shukla, J.)
(hn)
Top