Gujarat High Court High Court

Daxesh vs State on 31 July, 2008

Gujarat High Court
Daxesh vs State on 31 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/54820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 548 of 2008
 

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

DAXESH
M SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

============================================ 
Appearance
: 
MR PRATIK B
BAROT for Applicant(s) : 1, 
MR RC KODEKAR
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 4. 
============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to file proper application.

Permission
granted as prayed for. Matter stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top