Gujarat High Court High Court

Bhagwandas vs State on 7 August, 2008

Gujarat High Court
Bhagwandas vs State on 7 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6331/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6331 of 2008
 

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

BHAGWANDAS
K VAPRANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR ASIT B
JOSHI for Applicant(s) : 1, 
Ms Falguni Patel
Addl. PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2, 
MR AY KOGJE for Respondent(s) :
3, 
==========================================		
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail remedy under the Code at this stage.
Permission is granted. Application stand disposed of as withdrawn.

(Anant
S. Dave,J.)

mary//

   

Top