Gujarat High Court
Rasmibhai vs State on 13 November, 2008
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.RA/450/2008	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
REVISION APPLICATION No. 450 of 2008
 
with
 
CRIMINAL
REVISION APPLICATION No. 451 of 2008
 
with
 
CRIMINAL
REVISION APPLICATION No. 452 of 2008
 
with
 
CRIMINAL
REVISION APPLICATION No. 453 of 2008
 
with
 
CRIMINAL
REVISION APPLICATION No. 454 of 2008
 
 
 
 
 
=========================================================
 
RASMIBHAI
VITTHALBHAI PATEL PROP.OF JALABAPA TOBACO CO.LTD - Applicant(s)
 
Versus
 
STATE
OF GUJARAT & 1 - Respondent(s)
 
=========================================================
 
Appearance
: 
MR
SHAILESH C SHARMA for
Applicant(s) : 1, 
MR SP HASURKAR, AGP for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2, 
MR PRABHAKAR UPADYAY for
Respondent(s) :
2, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	
 
 
 
 
Date
: 13/11/2008 
 
 
 
COMMON
ORAL ORDER
	Learned
advocate for the petitioners and learned APP are present before the
Court.
	Learned
advocate for the petitioners seeks permission to withdraw all these
five matters. Permission is granted. All these five matters stand
disposed of as withdrawn as prayed for. Rule is discharged.
	(Z.K.SAIYED,
J.)
Sreeram.
Top