Gujarat High Court High Court

Yogesh vs State on 2 August, 2010

Gujarat High Court
Yogesh vs State on 2 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1428/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1428 of 2010
 

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


 

YOGESH
S/O HOTCHAND MOTIRAMANI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AS VAKIL for Applicant(s) : 1 - 3. 
MS MANISHA L.SHAH, APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 02/08/2010 

 

 
 
ORAL
ORDER

Learned
Counsel for the petitioners sought permission to withdraw the
petition for approaching the learned Magistrate before whom the
Domestic Violence Act is pending, keeping all contentions open.

Permission
as prayed for is granted. Disposed of accordingly.

(AKIL
KURESHI, J.)

(ashish)

   

Top