Gujarat High Court
Virangbhai vs State on 3 March, 2011
Gujarat High Court Case Information System
Print
CR.RA/85/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 85 of
2009
=========================================================
VIRANGBHAI
SANATBHAI DAVE & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
TEJAS M BAROT for Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/03/2011
ORAL
ORDER
Shri
Tejas M. Barot for the applicants has placed on record the
communication received from the applicants, instructing him to
withdraw the present petition. Permission as sought for is granted.
At the request of learned advocate for the applicant, the matter is
dismissed as withdrawn. Notice is discharged.
R
& P of Criminal Case Nos.7586/08, 7587/08 & 7588/08, be sent
to the concerned Court, so as to see that trial may not be
unnecessarily delayed.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top