Gujarat High Court High Court

Criminal Misc.Application No. … vs Ms Harsha Devani on 3 August, 2010

Gujarat High Court
Criminal Misc.Application No. … vs Ms Harsha Devani on 3 August, 2010
Author: R.P.Dholakia,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 2390 of 2003



     --------------------------------------------------------------
     RAIMALBHAI GOVABHAI CHAVDA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 2390 of 2003
          MR YOGESH S LAKHANI for Petitioner No. 1-5
          MS HARSHA DEVANI, APP for Respondent No. 1


     --------------------------------------------------------------


              CORAM : MR.JUSTICE R.P.DHOLAKIA


              Date of Order: 03/05/2003


ORAL ORDER

At the end of the arguments, learned counsel for
the petitioners seeks permission to withdraw this
petition. Permission is granted. This petition stands
disposed of as withdrawn. Notice is discharged.

(R.P. DHOLAKIA,J)
/malek