Gujarat High Court High Court

Nareshbhai vs State on 6 August, 2008

Gujarat High Court
Nareshbhai vs State on 6 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/804/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 804 of 2008
 

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

NARESHBHAI
KIKUBHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

========================================== 
Appearance
: 
MR AD SHAH
for Applicant(s) : 1, 
Mr. K. T Dave Addl. PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

Learned
counsel Mr. A. D Shah appearing for the applicant submitted that in
view of the decision of Sakiri Vasu Vs. State of U.P and Ors
reported in 2008 AIR SCW 309, he
would like to approach the concerned magistrate for appropriate
relief under section 156(3) of the Criminal Procedure Code 1973. On
instructions of his client he may be permitted to withdraw this
application. Permission is granted. Application stands disposed of as
withdrawn.

(Anant
S. Dave,J.)

mary//

   

Top