Gujarat High Court High Court

Ravindrabhai vs State on 4 August, 2008

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/709/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 709 of 2008
 

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


 

RAVINDRABHAI
CHHOTABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MTM HAKIM for Applicant(s) : 1, 
MR KT DAVE 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 petitioner seeks permission to withdraw this
petition, at this stage, with a view to avail remedy under the Code
of Criminal procedure, 1973.

Permission,
as prayed for, is granted.

This
Special Criminal Application stands disposed of as withdrawn.

(ANANT S. DAVE, J.)

*pvv

   

Top