Gujarat High Court High Court

Raju vs State on 7 May, 2010

Gujarat High Court
Raju vs State on 7 May, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12679/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12679 of 2008
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 469 of 2008
 

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


 

RAJU
BHAGVANDAS AGRAVAL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NIKHIL JOSHI FOR MR AR MAJMUDAR
for Applicant(s) : 1 -
3. 
MR MAULIK NANAVATI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
MRCHIRAG B PATEL for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 07/05/2010 

 

 
 
ORAL
ORDER

The
learned advocate for the applicants seeks permission to withdraw the
application.

Permission,
as prayed for, is granted. The application is disposed of as
withdrawn.

[HARSHA
DEVANI, J.]

parmar*

   

Top