Gujarat High Court High Court

Kamuben vs Rajeshbhai on 1 August, 2011

Gujarat High Court
Kamuben vs Rajeshbhai on 1 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/583/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 583 of 2010
 

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


 

KAMUBEN
WD/O VITTHALBHAI JIVABHAI PARMAR - Applicant(s)
 

Versus
 

RAJESHBHAI
VALLABHBHAI PATEL (MORARAIYA) & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SK BUKHARI for
Applicant(s) : 1, 
None for Respondent(s) : 1, 
MRMPSHAH for
Respondent(s) : 2, 
MS. KRUTI M SHAH for Respondent(s) : 2, 
MR.
DABHI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/08/2011 

 

 
 
ORAL
ORDER

Shri
Bukhari, learned advocate for the petitioner seeks permission to
withdraw the present Criminal Revision Application with a liberty to
initiate the appropriate proceedings before the appropriate forum/
Court against the impugned order. Permission is accordingly granted.
Petition is dismissed as withdrawn with above liberty. As and when
such proceedings are initiated, the same be considered in accordance
with law and on merits.

(M.R.SHAH,J.)

kaushik

   

Top