Gujarat High Court High Court

V vs State on 26 April, 2010

Gujarat High Court
V vs State on 26 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/453/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 453 of 2010
 

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

V
M MEHTA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
KIRTIDEV R DAVE for Applicant(s) : 1,MR RAHUL K DAVE for Applicant(s)
: 1,MR VICKY B MEHTA for Applicant(s) : 1,
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent No.1 
None
for Respondent(s) : 2 - 3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/04/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application at this stage with liberty to take appropriate remedies
with regard to the grievances raised in this application. Permission
is granted. This application stands disposed of as withdrawn.

(ANANT
S. DAVE, J.)

(swamy)

   

Top