Gujarat High Court
Nareshbhai vs State on 6 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/804/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 804 of 2008
==========================================
NARESHBHAI
KIKUBHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
==========================================
Appearance
:
MR AD SHAH
for Applicant(s) : 1,
Mr. K. T Dave Addl. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/08/2008
ORAL
ORDER
Learned
counsel Mr. A. D Shah appearing for the applicant submitted that in
view of the decision of Sakiri Vasu Vs. State of U.P and Ors
reported in 2008 AIR SCW 309, he
would like to approach the concerned magistrate for appropriate
relief under section 156(3) of the Criminal Procedure Code 1973. On
instructions of his client he may be permitted to withdraw this
application. Permission is granted. Application stands disposed of as
withdrawn.
(Anant
S. Dave,J.)
mary//
Top