Gujarat High Court
R.K vs State on 11 August, 2008
Gujarat High Court Case Information System
Print
SCR.A/1964/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1964 of 2007
=========================================================
R.K.
JARIWALA & SONS & 7 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ABHISHEK M MEHTA for
Applicant(s) : 1 - 8.
MS.FALGUNI PATEL,PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
MR AJ
SHASTRI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2008
ORAL
ORDER
The
Learned advocate for the petitioner seeks permission to withdraw the
petition. Permission is granted. The matter is disposed of
accordingly.
However,
the concerned learned Magistrate has to decide the application as
expeditiously as possible preferably within six weeks from today.
[ANANT
S. DAVE, J.]
bdd*
Top