Gujarat High Court
Kanubhai vs State on 25 January, 2011
Gujarat High Court Case Information System
Print
SCR.A/2072/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2072 of
2010
=========================================================
KANUBHAI
BABUBHAI PATEL & 18 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YV BRAHMBHATT for
Applicant(s) : 1 - 19.
MR JK SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR S M VATSA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/01/2011
ORAL
ORDER
Learned
Counsel for the petitioners sought permission to withdraw this
petition, keeping all the contentions open, to be raised at an
appropriate stage, before the competent Court.
Permission
as prayed for is granted. This petition stands disposed of as
WITHDRAWN. Notice is
discharged.
(AKIL
KURESHI, J.)
Umesh/
Top