Gujarat High Court High Court

Bhavesh vs The on 25 July, 2008

Gujarat High Court
Bhavesh vs The on 25 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/971820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9718 of 2008
 

In


 

CRIMINAL
APPEAL No. 451 of 2007
 

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


 

BHAVESH
@ BOLAR CHINUBHAI DAVE - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
CHETAN B RAVAL for Applicant(s) : 1, 
MR AJ DESAI APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 25/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Learned
A.P.P., Mr.A.J. Desai waives service of notice of rule on behalf of
the respondent-State.

Learned
counsel for the applicant, Mr.C.B. Ravel seeks permission to withdraw
this application. Permission is granted. This application stands
disposed of as withdrawn. Rule is discharged.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)

/patil

   

Top