Gujarat High Court High Court

Kediya vs State on 17 September, 2008

Gujarat High Court
Kediya vs State on 17 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/61520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 615 of 2008
 

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

 

KEDIYA
CERA TILES PVT.LTD,THRO'DIRECTOR,NATUBHAI MOTILAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HIMANSHU J MEHTA for
Applicant(s) : 1, 
MR MG NANAVATI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/09/2008 

 

 
 
ORAL
ORDER

Rule.

Shri M.G.Nanavati, Additional Public Prosecutor waives service of
notice on behalf of respondent-State.

Shri
Himanshu Mehta, learned advocate for the applicant original-accused,
seeks permission to withdraw the present Revision Application with a
liberty to initiate appropriate proceedings before appropriate forum
against the complainant. Without expressing any opinion on merits
with respect to the same,this present revision application is
dismissed as withdrawn. Rule discharged.

(M.R.Shah,
J.)

sudhir

   

Top