Gujarat High Court
Ajay vs State on 5 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/864/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 864 of 2008
=========================================================
AJAY
GOVINDBHAI WAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SIKANDER SAIYED for
Applicant(s) : 1,
MR CB DABHI, APP for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2 - 3.
MR HARSHADRAY A DAVE
for Respondent(s) : 4,
MR HARDIK A DAVE for Respondent(s) :
4,
NOTICE SERVED BY DS for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
Advocate Mr. E.E. Saiyed for learned Advocate Mr. Sikandar Saiyed,
seeks permission to withdraw this Application. Permission granted.
The petition stands disposed of as withdrawn. Notice discharged.
(J.R.
VORA, J.)
(Z.K.SAIYED,J.)
sas
Top