Gujarat High Court
Zaverbhai vs State on 20 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/2413/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2413 of 2011
=======================================================
ZAVERBHAI
VIRJIBHAI DALVADI & 36 - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=======================================================
Appearance :
MR
DEVDIP BRAHMBHATT for Applicant(s) : 1 - 23,26 - 37.
MR KP RAVAL
APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/09/2011
ORAL
ORDER
The
present petition has been filed by the petitioner under Articles 14,
19, 226 and 227 of the Constitution
of India for the prayer that appropriate writ,
order or directions may be given to the respondent nos.2 and 3 –
Police Authorities to take appropriate action against the respondent
nos.4 to 6 and also provide proper protection to the petitioners.
After
arguing for some time, learned counsel, Mr.Devdip Brahmbhattt seeks
permission to withdraw this petition. Permission is granted. The
present petition stands disposed of as withdrawn.
(RAJESH
H.SHUKLA, J.)
/patil
Top