Gujarat High Court
Ravindrabhai vs State on 4 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/709/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 709 of 2008
=========================================================
RAVINDRABHAI
CHHOTABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
MTM HAKIM for Applicant(s) : 1,
MR KT DAVE APP
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/08/2008
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw this
petition, at this stage, with a view to avail remedy under the Code
of Criminal procedure, 1973.
Permission,
as prayed for, is granted.
This
Special Criminal Application stands disposed of as withdrawn.
(ANANT S. DAVE, J.)
*pvv
Top