Gujarat High Court High Court

Rajubhai vs Naynaben on 11 August, 2008

Gujarat High Court
Rajubhai vs Naynaben on 11 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6343/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6343 of 2008
 

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

RAJUBHAI
MERUBHAI WAGHELA & 4 - Applicant(s)
 

Versus
 

NAYNABEN
D/O BHOJABHAI KALABHAI RANA & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR AMRISH K
PANDYA for Applicant(s) : 1 - 5. 
NOTICE SERVED
BY DS for Respondent(s) : 1, 
Mr. K. T Dave Addl. PUBLIC PROSECUTOR
for Respondent(s) : 2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application to avail remedy under the Code. Permission is granted.
Application stands disposed of as withdrawn.

(Anant
S. Dave,J.)

mary//

   

Top