Gujarat High Court
Jashvantbhai vs State on 14 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/146520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1465 of 2008
============================================
JASHVANTBHAI
CHAILDAS PATEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
============================================
Appearance
:
MR RR
MARSHALL SR. ADV. WITH MR VILAV K BHATIA for
Applicant(s) : 1 - 3.
MR KT DAVE ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2 - 3,
5,
NOTICE SERVED BY DS for Respondent(s) : 4,
MR RJ GOSWAMI for
Respondent(s) : 6 - 7.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/08/2008
ORAL
ORDER
Mr.
K.T.Dave, learned APP, appearing for the respondents No.1 to 5
-State, states on instructions that no undue harassment will be meted
to the petitioners with regard to the complaint dated 11.6.2008.
(Annexure ‘B’ to the petition).
In
that view of the statement, Shir R.R.Marshall, learned Senior
Advocate appearing for the petitioner seeks permission to withdraw
this petition with a liberty to approach the appropriate Court or the
authority as the case may be.
Permission
is granted. Matter stands disposed of as withdrawn. Notice is
discharged.
[ANANT
S. DAVE, J.]
//smita//
Top