Gujarat High Court High Court

Ravindra vs State on 17 October, 2008

Gujarat High Court
Ravindra vs State on 17 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1342320/2008	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13423 of 2008
 

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

 

RAVINDRA
CHHOTABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Applicant(s) : 1, 
MR LS PUJARA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 17/10/2008 

 

ORAL
ORDER

Learned
counsel sought permission to withdraw the petition with a view to
taking up appropriate contentions before the trial Court in respect
of the report of investigation submitted by the investigating agency;
and to apply for cancellation of the warrant issued against the
petitioner on such conditions as may be imposed by the Court. The
petition is disposed as not pressed at this stage. It is needless to
clarify that the petitioner would be at liberty to make appropriate
application before the Court concerned and, as and when such
application is made, it would be decided as expeditiously as
practicable and in accordance with law. Direct service.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top