Gujarat High Court High Court

Jatinbhai vs State on 11 November, 2011

Gujarat High Court
Jatinbhai vs State on 11 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2387/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2387 of 2008
 

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

JATINBHAI
DHANSUKHBHAI MEHTA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR ASHISH M
DAGLI for Applicant(s) : 1 - 2. 
Ms Falguni
Patel Addl.PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED
for Respondent(s) : 2, 
HL PATEL ADVOCATES for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail remedy under the Code. Permission
is granted. Application stands disposed of as withdrawn.

(Anant
S. Dave, J.)

mary//

   

Top