Gujarat High Court
Mr vs Mr on 6 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/15446/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15446 of 2007
with
CRIMINAL
MISC.APPLICATION No. 15448 of 2007
with
CRIMINAL
MISC.APPLICATION No. 15449 of
2007
======================================
SHIVNARESH
RAKSHPALSINH BHADORIYA
Versus
STATE
OF GUJARAT & another
======================================
Appearance :
Mr.
P.G. Desai for MR CB UPADHYAYA for Applicants
Mr.
K.T. Dave, APP, for respondent No.1
Mr.
K.M. Shah for respondent No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/08/2008
COMMON
ORAL ORDER
Learned
counsel for the applicants, under the instruction of the applicants,
seeks permission to withdraw these three applications with liberty to
avail appropriate remedy under the Code of Criminal Procedure, 1973,
since the charge sheet is already filed.
Permission
is granted.
These
applications stand disposed of as withdrawn. The ad-interim relief
stands vacated. Notice in each application is discharged.
(ANANT
S. DAVE, J.)
(swamy)
Top