Gujarat High Court High Court

========================================== vs Mr Lb Dabhi App For on 25 September, 2008

Gujarat High Court
========================================== vs Mr Lb Dabhi App For on 25 September, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1923/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1923 of 2008
 

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

SHRIDEVIBEN
MUNSHILAL SHARMA 

 

Versus
 

STATE
OF GUJARAT & 6 

 

========================================== 
Appearance
: 
MS MO NARSINGHANI for
Applicant 
MR LB DABHI APP for Respondent No.1 
None for
Respondent Nos. 2 - 7. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 25/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Learned
advocate Ms. M.O. Narsinghani for the applicant seeks permission to
withdraw this petition with liberty reserved to file appropriate
proceedings before appropriate Court in respect of subject matter of
this petition. Learned APP Mr.L. B. Dabhi for the respondent No.1 ?
State was heard and he has no objection for withdrawal of the
petition with liberty.

Permission
as prayed for is granted. This petition stands disposed of as
withdrawn with liberty reserved for the applicant as prayed for
above.

[ J. R. VORA,J. ] [ Z. K. SAIYED,J. ]

vijay

   

Top