Gujarat High Court High Court

Jesangbhai vs State on 8 April, 2010

Gujarat High Court
Jesangbhai vs State on 8 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/629/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 629 of 2010
 

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

 

JESANGBHAI
MANJIBHAI RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL H RATHOD for
Applicant(s) : 1, 
MR KP RAVAL, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 08/04/2010
 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
petitioner is seeking a writ of habeas corpus, whereby he is
desirous to get his daughter free who is with her husband.

When
this Court is already seized with the proceedings of Special
Criminal Application No.425 of 2010, other application for invoking
power of this Court for writ of habeas corpus, if entertained, may
result into nullifying the effect of the order passed by this Court
in Special Criminal Application No.425 of 2010.

At
this stage, Mr. Mehul Rathod, learned counsel for the petitioner
seeks permission to withdraw the present petition with a view to
make appropriate application in the proceedings of Special Criminal
Application No.425 of 2010.

Permission
as prayed for is granted. The petition is disposed of as withdrawn.

(Jayant
Patel, J)

(Z.

K. Saiyed, J)

Anup

   

Top