Gujarat High Court High Court

Bharatbhai vs State on 17 June, 2008

Gujarat High Court
Bharatbhai vs State on 17 June, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6767/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6767 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 2433 of 2005
 

In
CRIMINAL APPEAL No. 377 of 2005
 

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

 

BHARATBHAI
JIVRAJBHAI SAVANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR ABICHANDANI for
Applicant(s) : 1,MS
SUBHADRA G PATEL for
Applicant(s) : 1,MR
SP MAJMUDAR for
Applicant(s) : 1, 
Mr.
Pradeep Bhate, Addl. PUBLIC
PROSECUTOR for the
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 17/06/2008 

 

 
 
				
 ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
learned advocate for the applicant seeks permission to withdraw this
application. Permission as prayed for is granted. This application is
disposed of as withdrawn.

(A.L.Dave,J)

(D.N.Patel,J)

***darji

   

Top