Gujarat High Court
Bharatbhai vs State on 17 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6767/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6767 of 2008
In
CRIMINAL
MISC.APPLICATION No. 2433 of 2005
In
CRIMINAL APPEAL No. 377 of 2005
=========================================================
BHARATBHAI
JIVRAJBHAI SAVANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PR ABICHANDANI for
Applicant(s) : 1,MS
SUBHADRA G PATEL for
Applicant(s) : 1,MR
SP MAJMUDAR for
Applicant(s) : 1,
Mr.
Pradeep Bhate, Addl. PUBLIC
PROSECUTOR for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 17/06/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
learned advocate for the applicant seeks permission to withdraw this
application. Permission as prayed for is granted. This application is
disposed of as withdrawn.
(A.L.Dave,J)
(D.N.Patel,J)
***darji
Top