Gujarat High Court High Court

Mr. L.B.Dabhi vs None For Respondent(S) : 2 on 25 November, 2010

Gujarat High Court
Mr. L.B.Dabhi vs None For Respondent(S) : 2 on 25 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1899/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1899 of 2010
 

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


 

BHUPENDRANATH
RAJANATHSINGH SHASTRI 

 

Versus
 

STATE
OF GUJARAT & 4 

 

=========================================
 
Appearance : 
MR
HITESH N ACHARYA for Petitioner(s) : 1, 
MR. L.B.DABHI, APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 05/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr. Hitesh
N. Acharya, learned Advocate for the Petitioner, upon instructions
received from the Petitioner seeks leave to withdraw the petition
reserving liberty to file appropriate proceedings before the
appropriate forum for obtaining custody of his minor son Nishchal
from Seemaben his mother, Respondent No.4 herein.

Mr.

L.B.Dabhi, learned APP for the Respondent State of Gujarat has
no objection if leave as prayed for is granted.

Hence,
leave to withdraw the Petition is granted. Petition stands rejected
as withdrawn, reserving liberty to file appropriate proceedings
before appropriate forum for obtaining custody of minor son
Nishchal, who is in custody of his mother Seemaben
Respondent No.4 herein.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

Jayanti*

   

Top