Gujarat High Court
Jatinbhai vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/2387/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2387 of 2008
==========================================
JATINBHAI
DHANSUKHBHAI MEHTA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR ASHISH M
DAGLI for Applicant(s) : 1 - 2.
Ms Falguni
Patel Addl.PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED
for Respondent(s) : 2,
HL PATEL ADVOCATES for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail remedy under the Code. Permission
is granted. Application stands disposed of as withdrawn.
(Anant
S. Dave, J.)
mary//
Top