Gujarat High Court High Court

Ravi vs Dineshkumar on 5 August, 2008

Gujarat High Court
Ravi vs Dineshkumar on 5 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/27120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 271 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 272 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 273 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 274 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 277 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 278 of 2008
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 279 of 2008
 

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


 

RAVI
PRAKASH KHEMKA CHAIRMAN & 4 - Applicant(s)
 

Versus
 

DINESHKUMAR
KARSANDAS GANDECHA & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MUKESH MISHRA for MR AY KOGJE for Applicant(s) : 1 - 5. 
NOTICE
SERVED for Respondent(s) : 1, 
MR RC KODEKAR APP for Respondent(s)
: 2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the petitioners, seeks permission to withdraw all these
petitions with a view to approach the concerned Court. As and when
the petitioners approach the concerned Court, it will be open for the
Court concerned to consider the request, in accordance with law and
pass appropriate order.

Permission,
as prayed for, is granted. All these Special Criminal Applications
stand disposed of as withdrawn.

Notice
issued in each of the petition stands discharged.

Ad
interim relief granted earlier stands vacated forthwith.

(ANANT S. DAVE, J.)

*pvv

   

Top