Gujarat High Court High Court

Rakeshkumar vs State on 4 August, 2008

Gujarat High Court
Rakeshkumar vs State on 4 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/79120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 791 of 2008
 

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


 

RAKESHKUMAR
LAXMISHANKAR PUROHIT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
TRUSHA H MEHTA for Applicant(s) : 1, 
MS
FALGUNI PATEL APP for Respondent(s) : 1, 
None for Respondent(s) :
2 - 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant, on instruction from his client, seeks
permission to withdraw this petition, at this stage.

Permission,
as prayed for, is granted.

This
Special Criminal Application stands disposed of as withdrawn.

(ANANT S. DAVE, J.)

*pvv

   

Top