Gujarat High Court
Iftekhar vs State on 20 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/2410/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2410 of 2011
=======================================================
IFTEKHAR
HUSAIN ZAHIR HUSAIN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
EE SAIYED for MISS
TABASSUM SAIYED for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/09/2011
ORAL
ORDER
The
present petition has been filed by the petitioner under Articles 14,
19, 226 and 227 of the Constitution
of India for the prayer that the respondent no.2
may be directed to provide police protection to the petitioner and
his family members for the reasons mentioned in the application.
After
arguing for some time, learned counsel, Mr.E.E. Saiyed seeks
permission to withdraw this petition with a liberty to approach the
Deputy Inspector General of Police, Vadodara Division. Permission is
granted. The present petition stands disposed of as withdrawn.
(RAJESH
H.SHUKLA, J.)
/patil
Top