Gujarat High Court High Court

Shanabhai vs State on 7 August, 2008

Gujarat High Court
Shanabhai vs State on 7 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/221720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2217 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 2217 of 2008
 

In
CRIMINAL MISC.APPLICATION No. 2217 of 2008
 

With


 

CRIMINAL
MISC.APPLICATION No. 2134 of 2008
 

With


 

CRIMINAL
MISC.APPLICATION No. 2216 of 2008
 

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


 

SHANABHAI
KALIDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR RJ
GOSWAMI for Applicant(s) : 1, 
MR KT DAVE ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the applicants seeks permission to withdraw these
applications with a view to avail the remedy under the Code of
Criminal Procedure.

Permission
granted as prayed for. Matters stand disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top