Gujarat High Court
================================================= vs Public Prosecutor For on 10 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/2466/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2466 of 2007
=================================================
BHUPENDRA
GANGARAM BARDOLIA AND ANOTHER
Versus
STATE
OF GUJARAT AND OTHERS
=================================================
Appearance
:
MR UTPAL M PANCHAL for the
Applicants
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 10/01/2008
ORAL
ORDER
In
view of the decision of the Supreme Court in the case of Aleque
Padamsee v. Union of India, (2007) 6 SCC 171, Mr Utpal M
Panchal, learned advocate for the petitioner seeks permission to
withdraw this petition with a view to avail of appropriate
alternative statutory remedy before the concerned court under the
provisions of the Code of Criminal Procedure, 1973. Mr K.T.Dave,
learned Additional Public Prosecutor has no objection if the petition
is permitted to be withdrawn. Permission, as prayed for, is granted.
The petition is disposed of as withdrawn.
(H.N.Devani,
J.)
*mohd
Top