Gujarat High Court
Sanjaykumar vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8021/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8021 of 2008
==========================================
SANJAYKUMAR
RAJENDRASING GAREWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR BS PATEL
for Applicant(s) : 1,MRS RANJAN B PATEL for Applicant(s)
: 1,
Mr. K. T Dave Addl. PUBLIC PROSECUTOR for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/07/2008
ORAL
ORDER
Learned
advocate Mr Bharat Patel for the petitioner seeks permission to
withdraw this petition and submitted that considering the subject
matter and the nature of the investigation required, the petitioner
would like to approach the investigating authority. Permission is
granted. If the petitioner approaches the concerned authority, it
will act in accordance with law.
With
the aforesaid observation the petition stands disposed of. Direct
service is permitted.
(Anant
S. Dave,J.)
mary//
Top