Gujarat High Court High Court

Devang vs Vijaybhai on 22 August, 2008

Gujarat High Court
Devang vs Vijaybhai on 22 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1059520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10595 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 2124 of
2007 
=========================================


 

DEVANG
PATEL - Applicant(s)
 

Versus
 

VIJAYBHAI
V. PATEL & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PR NANAVATI for Applicant(s) : 1, 
MR BHARAT T
RAO for Respondent(s) : 1, 
MS MANISHA SHAH, APP for Respondent(s)
: 2, 
None for Respondent(s) : 3 -
5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/08/2008 
ORAL ORDER

Mr
PR Nanavati, learned advocate for the petitioner seeks permission to
withdraw this application.

The
permission is granted. The application stands rejected as withdrawn.

The
Passport which is produced for the perusal of the Court be again
sealed and kept in a separate sealed cover by the Registry.

(H.B.

Antani, J.)

mrpandya*

   

Top