Gujarat High Court Case Information System
Print
SCR.A/976/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 976 of 2011
======================================
NAGAJANBHAI
KARABHAI PARMAR - Applicant
Versus
STATE
OF GUJARAT & 2 - Respondents
======================================
Appearance :
MR
EE SAIYED for the Applicant.
MR LB DABHI, APP for Respondent
No.1.
NOTICE SERVED BY DS for Respondent Nos.2 -
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/07/2011
ORAL
ORDER
1. In
view of the subsequent development of passing the order of seizure of
the vehicle in question as a muddamal, Mr.E.E.Saiyed, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present petition with a liberty to move appropriate
application for release of muddamal articles before the concerned
Court.
2. Permission
is accordingly granted. The present petition is dismissed as
withdrawn with above liberty. As and when such application is made,
the same shall be considered by the concerned Court in accordance
with law and on merits. Notice is discharged.
[M.R.SHAH,J]
*dipti
Top