Gujarat High Court High Court

Shripal vs State on 28 July, 2008

Gujarat High Court
Shripal vs State on 28 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/475720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4757 of 2008
 

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

SHRIPAL
K SHAH & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR PUNIT B
JUNEJA for Applicant(s) : 1 - 3.MR DAIFRAZ
HAVEWALLA for Applicant(s) : 1 - 3. 
MR KT DAVE ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the applicants does not press this application and seeks
permission to withdraw this application.

Permission
granted as prayed for. Matter stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top