Gujarat High Court
Bhikhabhai vs State on 16 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/2006/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2006 of 2007
With
SPECIAL
CRIMINAL APPLICATION No. 2007 of 2007
=========================================================
BHIKHABHAI
HARJIBHAI UNAGAR - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Applicant(s) : 1,
MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE UNSERVED for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2008
ORAL
ORDER
Shri
B T Rao, learned Advocate appearing for the respective petitioner
seeks permission to withdraw both the petitions. He has produced on
record the xerox copy of writing given by the respective parties to
withdraw the petitions.
Shri
K.B.Anandjiwala, learned Advocate appearing for the complainant has
no objection against the withdrawal of both the petitions.
In
view of the above, both the petitions are dismissed as withdrawn.
Notice discharged. Ad-interim-relief, if any, stands vacated.
(M.R.SHAH,
J.)
sompura
Top