Gujarat High Court
Kiranbhai vs State on 14 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/312020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3120 of 2008
=========================================================
KIRANBHAI
NATWARLAL PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Applicant(s) : 1 - 2.
MR IM PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 14/10/2008
ORAL
ORDER
Without
prejudice to the rights and contentions of the parties, present
petition was sought to be withdrawn, on instructions of the
applicants, by learned counsel Mr.Tolia. Permission being granted,
petition is disposed as withdrawn and Notice is discharged with no
order as to costs. Interim relief stands vacated.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top