Gujarat High Court High Court

Minor vs State on 17 July, 2008

Gujarat High Court
Minor vs State on 17 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1759/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1759 of 2007
 

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

 

MINOR
DINALBEN JAGDISH TADVI THRO MADHUBEN JAGDISH TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIKHIL S KARIEL for
Applicant(s) : 1, 
MR KP RAVAL APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

				Date
: 17/07/2008 

 

 
ORAL
ORDER

:

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to file appropriate application in the trial
court. Permission as prayed for is granted. Accordingly, this
petition stands disposed of as withdrawn.

It
is made clear that as and when such application is filed, the same
shall be decided in accordance with law. Rule stands discharged.

(Bankim
N. Mehta, J.)

/JVSatwara/

   

Top