Gujarat High Court High Court

Jashvantbhai vs State on 1 July, 2008

Gujarat High Court
Jashvantbhai vs State on 1 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8371/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8371 of 2008
 

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


 

JASHVANTBHAI
BABARBHAI MACHHI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
VM PANCHOLI for Applicant(s) : 1
- 2. 
MR KP RAVAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

1. Mr.

V.M. Pancholi, learned advocate for the petitioners seeks permission
to withdraw the application, at this stage.

2. Mr.

K.P. Raval, learned Additional Public Prosecutor has no objection if
the application is permitted to be withdrawn.

3. Permission
as prayed for is granted. The application is disposed of as
withdrawn, at this stage.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top