Gujarat High Court
Karmshibhai vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/6581/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6581 of 2009
=========================================================
KARMSHIBHAI
VALLABHBHAI DOBARIYA & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RJ GOSWAMI for
Applicant(s) : 1 - 6.
MR KP RAVAL, APP for Respondent(s) : 1,
MR
RAXIT J DHOLAKIA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/02/2010
ORAL
ORDER
Learned
advocate for the petitioners seeks permission to withdraw the
petition, keeping all contentions open.
Permission
as prayed for is granted. Notice is discharged. Interim relief, if
any, vacated.
(Akil
Kureshi, J.)
menon
Top