Gujarat High Court
Sandipbhai vs State on 22 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8286/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8286 of 2008
=========================================================
SANDIPBHAI
NAVINCHANDRA BAKHRIWALA & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
BA SURTI for Applicant(s) : 1 - 4.
MR HL JANI
ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1 MS
KRUTI SHAH for Complainant
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 22/07/2008
ORAL
ORDER
Learned
advocate, Mr.B.A.Surti, for the petitioners seeks permission to
withdraw the petition. The permission is granted. The petition stands
rejected as withdrawn.
(H.B.ANTANI,
J.)
ashish//
Top