Gujarat High Court High Court

Kanubhai vs State on 7 July, 2011

Gujarat High Court
Kanubhai vs State on 7 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1441/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1441 of 2011
 

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

KANUBHAI
JAKSHIBHAI THAKOR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

========================================= 
Appearance
: 
MRS NISHA M
PARIKH for
Applicant(s) : 1, 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/06/2011 

 

 
ORAL
ORDER

Ms.

Nisha Parikh, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application with a liberty
to file a fresh with a prayer to direct the respondents to thoroughly
investigate the case and find out his daughter. Permission is,
accordingly, granted. Application is dismissed as withdrawn with
above liberty.

(M.R.

Shah, J.)

*menon

   

Top