Gujarat High Court High Court

Girishbhai vs State on 31 July, 2008

Gujarat High Court
Girishbhai vs State on 31 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/314920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3149 of 2008
 

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


 

GIRISHBHAI
JASUBHAI PATEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HARSHADRAY A DAVE for Applicant(s) : 1 - 3.MR
HARDIK A DAVE for Applicant(s) : 1, 
MR KT DAVE APP for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 
MR
KIRTIDEV R DAVE for Respondent(s) : 2, 
MR RAHUL K DAVE for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the applicants seeks permission to withdraw this
application, at this stage.

Permission,
as prayed for, is granted.

This
Criminal Misc. Application stands disposed of as withdrawn.

Notice
discharged.

(ANANT S. DAVE, J.)

*pvv

   

Top