Gujarat High Court
Naranbhai vs State on 29 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/54/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 54 of 2011
======================================
NARANBHAI
ISHWARBHAI PATEL & 3 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
PP MAJMUDAR for the Applicants.
MR KP RAWAL, APP Respondent
No.1.
NOTICESERVED for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2011
ORAL
ORDER
1. Mr.P.P.Majmudar,
learned advocate appearing on behalf of the petitioners seeks
permission to withdraw the present petition with a liberty to raise
all the contentions and defences, which are available to the
petitioners under the law, before the Trial Court at the time of
trial.
2. In
view of the above, the present petition is dismissed as withdrawn
with above liberty. All the contentions and defences, which are
available to the petitioners, under the law are kept open, which
shall be considered by the Trial Court at the time of trial. With
this, the present petition is dismissed as withdrawn with above
liberty. Notice is discharged.
[M.R.SHAH,J]
*dipti
Top