Gujarat High Court High Court

Anil vs State on 8 August, 2008

Gujarat High Court
Anil vs State on 8 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8458/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8458 of 2008
 

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

ANIL
G SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MS RV
ACHARYA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MR KB PUJARA for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to avail remedy under the concerned Statute
including all the defense available before the Magistrate. Permission
is granted. Application stands disposed of as withdrawn.

(Anant
S. Dave,J.)

mary//

   

Top