Gujarat High Court High Court

Valjibhai vs State on 30 July, 2008

Gujarat High Court
Valjibhai vs State on 30 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/809220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8092 of 2008
 

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

VALJIBHAI
HARIBHAI PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR SP KOTIA
for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
MR SP KOTIA for Respondent(s) :
3, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the applicants seeks permission to withdraw this
application with a view to avail the remedy under the Code of
Criminal Procedure.

Permission
is granted as prayed for. Matter stands disposed of as withdrawn.
Notice is discharged. Interim relief, if any, granted earlier stands
vacated.

[ANANT
S. DAVE, J.]

//smita//

   

Top