Gujarat High Court High Court

Appearance : vs Mr Lb Dabhi App For on 30 September, 2008

Gujarat High Court
Appearance : vs Mr Lb Dabhi App For on 30 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1952/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1952 of 2008
 

 
 
=========================================


 

BHARATKUMAR
CHANDRAKANT RAVAL 

 

Versus
 

STATE
OF GUJARAT & ORS
 

=========================================
 
Appearance : 
MR
AR THACKER for Applicant 
MR LB DABHI APP for
Respondent No.1 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

                        Date
: 30/09/2008 

 

 
 
ORAL
ORDER

:(Per : HONOURABLE MR.JUSTICE
J.R.VORA)

Learned
Senior Counsel Mr. J.R. Nanavati seeks permission to withdraw this
petition with liberty reserved to file appropriate proceedings
before appropriate forum. Learned APP Mr. L.B. Dabhi was heard and he
has no objection for withdrawal. Permission granted. The petition
stands disposed of with liberty reserved for the petitioner, as
prayed for.

(J.

R. VORA, J.)

(Z.K.SAIYED,
J.)

pnnair

   

Top