Gujarat High Court High Court

========================================== vs Mr Mr Mengdey App For on 16 July, 2008

Gujarat High Court
========================================== vs Mr Mr Mengdey App For on 16 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1398/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1398 of 2008
 

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

MUKESHBHAI
AMBARAMBHAI PRAJAPATI 

 

Versus
 

STATE
OF GUJARAT & 5 

 

========================================== 
Appearance
: 
MR SIDDHARTH H DAVE for
Applicant 
MR MR MENGDEY APP for Respondent No.1 
None for
Respondent(s) : 2 - 6. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 16/07/2008 

 

ORAL
ORDER

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

Heard
learned advocate Mr.S. H. Dave for the applicant and learned APP
Mr.M.R.Mengdey for the respondent – State.

Learned
advocate for the applicant seeks permission to withdraw this
petition, with a liberty to file appropriate application before the
Magistrate under Section 97 of the Code of Criminal Procedure.
Permission as prayed for is granted. This petition stands disposed
of as withdrawn.

[J.

R. VORA,J.]

[J.

C. UPADHYAYA,J.]

vijay

   

Top