Gujarat High Court High Court

Ajay vs State on 5 September, 2008

Gujarat High Court
Ajay vs State on 5 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/864/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 864 of 2008
 

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

 

AJAY
GOVINDBHAI WAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SIKANDER SAIYED for
Applicant(s) : 1, 
MR CB DABHI, APP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 2 - 3. 
MR HARSHADRAY A DAVE
for Respondent(s) : 4, 
MR HARDIK A DAVE for Respondent(s) :
4, 
NOTICE SERVED BY DS for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Learned
Advocate Mr. E.E. Saiyed for learned Advocate Mr. Sikandar Saiyed,
seeks permission to withdraw this Application. Permission granted.
The petition stands disposed of as withdrawn. Notice discharged.

(J.R.

VORA, J.)

(Z.K.SAIYED,J.)

sas

   

Top