Gujarat High Court
Rekhaben vs State on 15 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/554/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 554 of 2011
=========================================================
REKHABEN
YOGENDRASINH PUWAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/03/2011
ORAL
ORDER
Heard
learned advocate Mr.Raval for the applicant and learned APP
Mr.L.R.Pujari for the respondent-State.
Remedy
is available to the petitioner to file appeal under Section 29 of the
Protection of Women from Domestic Violence Act, 2005, against the
order passed by the trial court. In view of the above, learned
advocate for the petitioner seeks permission to withdraw this
application with a liberty to file appeal before the Sessions Court.
Permission as prayed for is granted. The application is accordingly
disposed of. Direct service is permitted.
[M.D.Shah,
J.]
syed/
Top