Gujarat High Court
Anil vs State on 8 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/8458/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8458 of 2008
==========================================
ANIL
G SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MS RV
ACHARYA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2,
MR KB PUJARA for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/08/2008
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to avail remedy under the concerned Statute
including all the defense available before the Magistrate. Permission
is granted. Application stands disposed of as withdrawn.
(Anant
S. Dave,J.)
mary//
Top