Gujarat High Court
Revabhai vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/57120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 571 of 2008
============================================
REVABHAI
KHEMCHANDBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
============================================
Appearance
:
MR RC JANI
for Applicant(s) : 1,
MR RC KODEKAR ADDL PUBLIC
PROSECUTOR for Respondent(s) : 1,
DS AFF.NOT FILED (N) for
Respondent(s) : 2 - 3.
NOTICE SERVED BY DS for Respondent(s) :
4,
MR YN RAVANI for Respondent(s) :
5,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/08/2008
ORAL
ORDER
In
answer to the notice issued by this Court on 27.3.2008, Mr.
R.C.Kodekar, learned APP, appearing for the respondent NO.1-State
submits that the case in question is being investigated by CID
(Crime), Mehsana and investigation is carried out in accordance with
law.
In
view of this, at this stage, learned advocate for the petitioner
seeks permission to withdraw this petition.
Permission
is granted. Matter stands disposed of as withdrawn. Notice is
discharged.
[ANANT
S. DAVE, J.]
//smita//
Top