Gujarat High Court
Pravinbhai vs State on 17 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10901/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10901 of 2010
=========================================================
PRAVINBHAI
DHIRAJLAL NAGADIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
DHARMESH
D NANAVATY for
Applicant(s) : 1,
MS CHETNA SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/09/2010
ORAL
ORDER
Counsel
for the petitioner submitted that he will produce rent receipt of
godown in question before the Investigating Officer to demonstrate
that the petitioner was not in possession of the godown from where
the kerosene and other materials were found. For this purpose, he
seeks permission to withdraw this petition.
Permission,
as sought for, is granted.
Disposed
of accordingly.
(
AKIL KURESHI, J. )
kailash
Top