Gujarat High Court High Court

Patel vs Patel on 3 December, 2010

Gujarat High Court
Patel vs Patel on 3 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2375/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2375 of 2010
 

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


 

PATEL
VRAJLAL KARSANBHAI - PROPRIETOR OF MAYUR OIL MILLS - Petitioner(s)
 

Versus
 

PATEL
HASHMUKHLAL ISHWARLAL & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MS
MEENU KUMAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR MR
MENGDEY, APP for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
 
ORAL
ORDER

After
the matter was argued at length Ms. Meenu Kumar, learned advocate
appearing on behalf of the petitioner seeks permission to withdraw
the present petition unconditionally. Permission is accordingly
granted. The present petition is dismissed as withdrawn
unconditionally.

(M.R.

SHAH, J.)

siji

   

Top