Gujarat High Court
Hareshkumar vs State on 4 July, 2008
Gujarat High Court Case Information System
Print
CR.RA/412/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 412 of 2008
==========================================
HARESHKUMAR
KANTILAL KANSARA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance :
MRS
HM BHAVSAR for Applicant(s) : 1 - 3.
MR DIPEN
A DESAI, APP Respondent(s) : 1,
MR.HIREN M MODI for Respondent(s)
: 2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/07/2008
ORAL
ORDER
After
the matter was argued at length, Shri H.M. Bhavsar, learned advocate
on behalf of the applicants seeks permission to withdraw the
application. Permission is granted. The application stands
dismissed as withdrawn. Notice is discharged.
(M.R.
SHAH, J.)
siji
Top