Gujarat High Court
Bhikhabhai vs State on 16 September, 2008
Gujarat High Court Case Information System Print SCR.A/2006/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 2006 of 2007 With SPECIAL CRIMINAL APPLICATION No. 2007 of 2007 ========================================================= BHIKHABHAI HARJIBHAI UNAGAR - Applicant(s) Versus STATE OF GUJARAT & 4 - Respondent(s) ========================================================= Appearance : MR BHARAT T RAO for Applicant(s) : 1, MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, NOTICE UNSERVED for Respondent(s) : 2 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 16/09/2008 ORAL ORDER
Shri
B T Rao, learned Advocate appearing for the respective petitioner
seeks permission to withdraw both the petitions. He has produced on
record the xerox copy of writing given by the respective parties to
withdraw the petitions.
Shri
K.B.Anandjiwala, learned Advocate appearing for the complainant has
no objection against the withdrawal of both the petitions.
In
view of the above, both the petitions are dismissed as withdrawn.
Notice discharged. Ad-interim-relief, if any, stands vacated.
(M.R.SHAH,
J.)
sompura
Top