Gujarat High Court Case Information System
Print
SCR.A/891/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 891 of 2010
=========================================================
KAILASHBEN
PRAMODBHAI JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ZA SHAIKH for
Applicant(s) : 1,MRDRRAY for Applicant(s) : 1,
MR DL DABHI, APP
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Learned
A.P.P. Mr. Dabhi states that the alleged corpus, son of the
petitioner, has been arrested in connection with the F.I.R. filed
with Rajasthan Police and he has also supplied the relevant papers to
the learned Counsel for the petitioner.
In
above view of the matter, Mr. Shaikh, learned Counsel for the
petitioner seeks permission to withdraw this petition with a view to
resort appropriate proceeding before the appropriate Court for bail
or otherwise.
Without
expressing any opinion on merits permission is granted. Disposed off
as withdrawn.
(JAYANT
PATEL,J.)
(Z.K.
SAIYED, J.)
sas
Top