Gujarat High Court High Court

Kantibhai vs State on 11 November, 2008

Gujarat High Court
Kantibhai vs State on 11 November, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12848/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12848 of 2008
 

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


 

KANTIBHAI
MATHURBHAI PANCHAL & 1 - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance : 
MR
VH PATEL FOR  HL PATEL ADVOCATES for Applicants :
1 - 2. 
MR UA TRIVEDI WITH MR JM PANCHAL LD. SP. PUBLIC PROSECUTOR
for Respondents :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

Mr.

V.H.Patel for HL Patel Advocates, learned counsel appearing for the
applicants seeks permission to withdraw this application after making
submission on merit at length. The permission as sought for is
granted. Matter is dismissed as withdrawn.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top