Gujarat High Court High Court

Surendrakumar vs Bijal on 31 May, 2010

Gujarat High Court
Surendrakumar vs Bijal on 31 May, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1040/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1040 of 2010
 

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

 

SURENDRAKUMAR
HARIPRASAD HATHI HONORARY ANIMAL WELFARE - Applicant(s)
 

Versus
 

BIJAL
RAMSINH SAROLIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR MG NANAVATY, APP for Respondent(s) :
2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 31/05/2010 

 

 
 
ORAL
ORDER

Shri
Kapadia, Learned advocate appearing for the petitioner seeks
permission to withdraw this petition with a view to take appropriate
remedy, if available under the law, so as to seek appropriate
redressal of the grievances made in this petition.

Permission
as sought for is granted. Petition stands disposed of as withdrawn.

(S.R.BRAHMBHATT,J.)

(raghu)

   

Top