Gujarat High Court High Court

Sureshbhai vs State on 23 March, 2010

Gujarat High Court
Sureshbhai vs State on 23 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/491/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 491 of 2010
 

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

 

SURESHBHAI
BALDEVBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS BRAHMBHATT for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
12. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
application to avail remedy under the Code of Criminal Procedure,
1973. Permission as prayed for is granted. The petition stands
disposed of as withdrawn.

(Anant
S.Dave,J.)

Sreeram.

   

Top