Gujarat High Court
Panchal vs State on 12 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/101120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1011 of 2008
=========================================================
PANCHAL
KOMALBEN KISHORBHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance :
MR
RAJESH K SHAH for Applicant(s) : 1 - 2.
MR RC
KODEKAR APP for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2 - 7.
MR RJ GOSWAMI for Respondent(s) : 7,
MR
DINESH B PATEL for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/08/2008
ORAL
ORDER
Heard
learned counsel for the parties.
Mr.R.J.Goswami
learned counsel for the private respondent submits that application
for search warrant is withdrawn.
Learned
APP submits that in future if the applicants need any protection,
they may apply to the concerned authority and the authority may
consider the same in accordance with law.
With
the above observation, this Special Criminal Application stands
disposed of, at this stage.
Notice
discharged.
(ANANT S. DAVE, J.)
*pvv
Top