Gujarat High Court Case Information System
Print
SCR.A/1923/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1923 of 2008
==========================================
SHRIDEVIBEN
MUNSHILAL SHARMA
Versus
STATE
OF GUJARAT & 6
==========================================
Appearance
:
MS MO NARSINGHANI for
Applicant
MR LB DABHI APP for Respondent No.1
None for
Respondent Nos. 2 - 7.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
advocate Ms. M.O. Narsinghani for the applicant seeks permission to
withdraw this petition with liberty reserved to file appropriate
proceedings before appropriate Court in respect of subject matter of
this petition. Learned APP Mr.L. B. Dabhi for the respondent No.1 ?
State was heard and he has no objection for withdrawal of the
petition with liberty.
Permission
as prayed for is granted. This petition stands disposed of as
withdrawn with liberty reserved for the applicant as prayed for
above.
[ J. R. VORA,J. ] [ Z. K. SAIYED,J. ]
vijay
Top