Gujarat High Court High Court

Mitesh vs State on 2 July, 2008

Gujarat High Court
Mitesh vs State on 2 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8641/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8641 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1384 of 2007
 

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


 

MITESH
@ DILIP BABUBHAI PATANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

========================================
 
Appearance : 
MR
MJ MEHTA for MR RAJESH K SAVJANI for Applicant(s)
: 1, 
MR KP RAVAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
7. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 02/07/2008 

 

 
 
ORAL
ORDER

Mr.M.J.Mehta,
learned advocate for Mr.R.K.Savjani, learned advocate for the
applicant seeks permission to withdraw the application as he has
filed a fresh application seeking extension of time.

Permission,
as prayed for, is granted. The application is disposed of, as
withdrawn.

[HARSHA
DEVANI, J.]

parmar*

   

Top