Gujarat High Court
Daxesh vs State on 31 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/54820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 548 of 2008
============================================
DAXESH
M SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
============================================
Appearance
:
MR PRATIK B
BAROT for Applicant(s) : 1,
MR RC KODEKAR
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 - 4.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/07/2008
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to file proper application.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top