Gujarat High Court
Valjibhai vs State on 30 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/809220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8092 of 2008
============================================
VALJIBHAI
HARIBHAI PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR SP KOTIA
for Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
MR SP KOTIA for Respondent(s) :
3,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/07/2008
ORAL
ORDER
Learned
advocate for the applicants seeks permission to withdraw this
application with a view to avail the remedy under the Code of
Criminal Procedure.
Permission
is granted as prayed for. Matter stands disposed of as withdrawn.
Notice is discharged. Interim relief, if any, granted earlier stands
vacated.
[ANANT
S. DAVE, J.]
//smita//
Top