Gujarat High Court
========================================== vs Mr K P Raval on 17 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6233/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6233 of 2008
==========================================
RAGHUBHAI
HIRABHAI VASAVA
Versus
STATE
OF GUJARAT & ANR
==========================================
Appearance
:
MR VIRENDRA BAHETI for
Applicant:1
MR K P RAVAL, ADDL.PUBLIC PROSECUTOR for Respondent(s)
: 1,
None for
Respondent:2
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 17/06/2008
ORAL ORDER
Mr.Virendra
Baheti, learned Advocate for the petitioner seeks permission to
withdraw the petition as the trial has already commenced.
Permission,
as prayed for, is granted. The petition is disposed of as withdrawn.
(HARSHA
DEVANI, J.)
Amit/-
Top