Gujarat High Court High Court

Hareshkumar vs State on 4 July, 2008

Gujarat High Court
Hareshkumar vs State on 4 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/412/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 412 of 2008
 

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


 

HARESHKUMAR
KANTILAL KANSARA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==========================================
Appearance : 
MRS
HM BHAVSAR for Applicant(s) : 1 - 3. 
MR DIPEN
A DESAI, APP Respondent(s) : 1, 
MR.HIREN M MODI for Respondent(s)
: 2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

After
the matter was argued at length, Shri H.M. Bhavsar, learned advocate
on behalf of the applicants seeks permission to withdraw the
application. Permission is granted. The application stands
dismissed as withdrawn. Notice is discharged.

(M.R.

SHAH, J.)

siji

   

Top