Gujarat High Court High Court

Basantkumar vs State on 24 June, 2008

Gujarat High Court
Basantkumar vs State on 24 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/728/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 728 of 2008
 

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


 

BASANTKUMAR
SON OF SURAJMAL SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NEHAL R JOSHI for Applicant(s) : 1, 
MRS ML
SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 24/06/2008 

 

 
 
ORAL
ORDER

1. Mr.

Nehal R. Joshi, learned advocate for the applicant seeks permission
to withdraw the petition. Mrs. M.L. Shah, learned Additional Public
Prosecutor has no objection if the petition is permitted to be
withdrawn.

2. Permission
as prayed for is granted. The petition is dismissed of as withdrawn.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top