Gujarat High Court High Court

Kishor vs State on 31 July, 2008

Gujarat High Court
Kishor vs State on 31 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/92820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 928 of 2008
 

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


 

KISHOR
@ HAKO BHALABHAI PARMAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MP SHAH for Applicants, MS. KRUTI M SHAH for
Applicants, 
MS FALGUNI PATEL APP for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Ms.Kruti
Shah, learned counsel for the applicants, seeks permission to
withdraw this application with a view to avail remedy under the Code
of Criminal Procedure, 1973.

Permission,
as prayed for, is granted. This Criminal Misc. Application stands
disposed of as withdrawn.

Notice
discharged.

(ANANT S. DAVE, J.)

*pvv

   

Top