Gujarat High Court High Court

Vithhalbhai vs State on 28 April, 2010

Gujarat High Court
Vithhalbhai vs State on 28 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/731/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 731 of 2010
 

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

VITHHALBHAI
SHAMJIBHAI VEKARIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR RJ GOSWAMI for Applicant(s)
: 1 - 2.MRDINESHBPATEL for Applicant(s) : 1 - 2. 
MR KARTIK PANDYA
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2010 

 

ORAL
ORDER

Learned
advocate for the petitioners seeks permission to withdraw this
petition at this stage with a view to avail the remedy under the Code
of Criminal Procedure, 1973.

Permissible,
as prayed for, is granted. Matter stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top