Gujarat High Court High Court

Geetaben vs State on 11 July, 2008

Gujarat High Court
Geetaben vs State on 11 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/69/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 69 of 2007
 

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

 

GEETABEN
P. THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 
MRS FD PATEL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Vanraj Damor appearing on behalf of learned advocate
Mr.Hriday Buch for the petitioner states that as State has preferred
appeal against the impugned judgment, he seeks permission to withdraw
this application. Permission as prayed for is granted. Application
stands disposed of as withdrawn.

(Bankim
N. Mehta, J.)

sudhir

   

Top