Gujarat High Court
M/S.Chemi vs The on 14 November, 2011
Gujarat High Court Case Information System
Print
CR.RA/638/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 638 of 2003
=========================================================
M/S.CHEMI
DRUGS, & 1 - Applicant(s)
Versus
THE
ANIL STARCH PRODUCTS LTD, THROUGH V.N.SHARMA, & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Applicant(s) : 1 - 2.
MR DC DAVE for Respondent(s) : 1,
MR
MITESH R AMIN for Respondent(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/12/2008
ORAL
ORDER
Learned
Senior advocate Mr Sanjanwala for the present applicant has made a
statement that the present applicant is present before this Court. He
has submitted that the applicant wants to withdraw this revision
application.
Heard
Mr. AJ Desai learned APP for the State and perused the papers.
Permission is granted. The applicant is directed to surrender
himself before he trial Court on or before 2.1.2009. This application
stands dismissed as withdrawn. Notice discharged.
(Z.K.
SAIYED, J.)
mandora/
Top