Gujarat High Court High Court

Sanjaykumar vs State on 29 July, 2008

Gujarat High Court
Sanjaykumar vs State on 29 July, 2008
Author: Anant S. Dave,&Nbsp;
   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