Gujarat High Court High Court

Bhiku vs State on 21 July, 2008

Gujarat High Court
Bhiku vs State on 21 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8284/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8284 of 2008
 

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

BHIKU
@ KARSAN DUDA VARU AND ANOTHER - Applicants
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=====================================================Appearance
: 
MR RUTURAJ NANAVATI for the
Applicants. 
MS MANISHA L. SHAH, ADDITIONAL PUBLIC PROSECUTOR for
the Respondent. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
ORAL
ORDER

After
making submissions at length, learned Advocate Mr. R. H. Nanavati for
the petitioners seeks permission to withdraw the petition.

Permission
is granted. The petition stands rejected as withdrawn. Notice
discharged.

[H.

B. ANTANI, J.]

/shamnath

   

Top