Gujarat High Court High Court

Kiranbhai vs State on 14 October, 2008

Gujarat High Court
Kiranbhai vs State on 14 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/312020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3120 of 2008
 

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

 

KIRANBHAI
NATWARLAL PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Applicant(s) : 1 - 2. 
MR IM PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NANAVATI ASSOCIATES for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 14/10/2008 

 

 
ORAL
ORDER

Without
prejudice to the rights and contentions of the parties, present
petition was sought to be withdrawn, on instructions of the
applicants, by learned counsel Mr.Tolia. Permission being granted,
petition is disposed as withdrawn and Notice is discharged with no
order as to costs. Interim relief stands vacated.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top