Gujarat High Court High Court

Satish vs State on 6 September, 2010

Gujarat High Court
Satish vs State on 6 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1694/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1694 of 2010
 

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

 

SATISH
DAYARAMAJI RAJORIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHAVESH A PATEL for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 06/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

B S Brahmbhatt, learned advocate for Mr. Bhavesh A Patel, learned
advocate for the petitioner does not press this application and seeks
leave to withdraw the petition, reserving his right to avail
appropriate remedy available under the law.

2. Mr.

K L Pandya, Ld. AGP has no objection if the leave is granted.

3. Hence,
the petition stands rejected as it is withdrawn. It would be open for
the petitioner to avail appropriate remedy available under the law.

[
A.M. KAPADIA, J. ]

[
J.C. UPADHYAYA, J. ]

*
Pansala.

   

Top