Gujarat High Court
Nimchand vs Somabhai on 1 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/123220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1232 of 2008
============================================
NIMCHAND
DALIABHAI BHURIYA - Applicant(s)
Versus
SOMABHAI
DHULIYABHAI BHURIYA & 12 - Respondent(s)
============================================
Appearance
:
MR PM DAVE
for Applicant(s) : 1,
DS AFF.NOT FILED (N) for
Respondent(s) : 1 - 9.
- for Respondent(s) : 10 - 12.
- for
Respondent(s) : 13,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application in view of the statement made by learned APP Ms. Falguni
Patel, that investigating authority has submitted ‘C’ Summary before
the concerned learned Magistrate.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
Notice is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top