Gujarat High Court
Panchal vs State on 12 August, 2008
Gujarat High Court Case Information System Print SCR.A/101120/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1011 of 2008 ========================================================= PANCHAL KOMALBEN KISHORBHAI & 1 - Applicant(s) Versus STATE OF GUJARAT & 6 - Respondent(s) ========================================================= Appearance : MR RAJESH K SHAH for Applicant(s) : 1 - 2. MR RC KODEKAR APP for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2 - 7. MR RJ GOSWAMI for Respondent(s) : 7, MR DINESH B PATEL for Respondent(s) : 7, ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 12/08/2008 ORAL ORDER
Heard
learned counsel for the parties.
Mr.R.J.Goswami
learned counsel for the private respondent submits that application
for search warrant is withdrawn.
Learned
APP submits that in future if the applicants need any protection,
they may apply to the concerned authority and the authority may
consider the same in accordance with law.
With
the above observation, this Special Criminal Application stands
disposed of, at this stage.
Notice
discharged.
(ANANT S. DAVE, J.)
*pvv
Top