Gujarat High Court High Court

Appearance : vs Ms D.S. Pandit App For on 28 August, 2008

Gujarat High Court
Appearance : vs Ms D.S. Pandit App For on 28 August, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1691/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1691 of 2008
 

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


 

DINESH
NATUBHAI PATEL 

 

Versus
 

STATE
OF GUJARAT & ORS
 

=========================================
 
Appearance : 
MR
CR MISHRA for Applicant 
MS D.S. PANDIT APP for
Respondent No. 1 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

                     Date
: 28/08/2008 

 

 
ORAL
ORDER

:(Per : HONOURABLE MR.JUSTICE J.R.VORA)

Learned
Advocate for the applicant Mr. C.R. Mishra seeks permission to
withdraw this application with liberty to file application under
Section 97 of the Code of Criminal Procedure. Learned APP Ms. D.S.
Pandit was heard in this respect. She has no objection to the
withdrawal of the petition. Permission granted with liberty as
prayed for. This application stands disposed of as withdrawn.

(J.

R. VORA, J.)

(J.C.UPADHYAYA,
J.)

pnnair

   

Top