Gujarat High Court High Court

Pratapbhai vs State on 22 August, 2008

Gujarat High Court
Pratapbhai vs State on 22 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/108720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1087 of 2008
 

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


 

PRATAPBHAI
ANUKBHAI KACHAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

========================================== 
Appearance
: 
MR BA SURTI
for Petitioner(s) : 1,                                  
                                                                     
         MR KUNAL S SHAH for Petitioner(s) : 1, 
MR KT DAVE, APP
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition at this stage. Permission granted. The petition stands
disposed of as withdrawn.

(
Anant S. Dave, J. )

hki

   

Top