Gujarat High Court High Court

Vinubhai vs State on 28 July, 2008

Gujarat High Court
Vinubhai vs State on 28 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/147020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1470 of 2008
 

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

VINUBHAI
DAHYABHAI VEGDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================
 
Appearance : 
MR
MP SHAH for Applicant(s) : 1,MS. KRUTI M SHAH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to avail the remedy available under the Code.

Permission
granted as prayed for. Matter stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top