Citation : 2023 Latest Caselaw 3734 Guj
Judgement Date : 1 May, 2023
R/CR.MA/7578/2023 ORDER DATED: 01/05/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/CRIMINAL MISC.APPLICATION NO. 7578 of 2023
==========================================================
NITULBHAI ATULBHAI BHANSHALI
Versus
STATE OF GUJARAT
==========================================================
Appearance:
MR DHARMESH R PATEL(5592) for the Applicant(s) No. 1
for the Respondent(s) No. 2
MS MH BHATT, AGP for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE MR. JUSTICE SAMIR J. DAVE
Date : 01/05/2023
ORAL ORDER
In view of judgment passed by this Court in the
case of Iqbal Hasanali Sayed vs. State of Gujarat,
reported in 2022 (4) GLR 2680, learned advocate for the
applicant seeks permission to withdraw present
application with a liberty to file fresh Special Criminal
Application.
Permission, as prayed for, is granted. Present
application stands disposed of as withdrawn with
aforesaid liberty.
(SAMIR J. DAVE,J) KUMAR ALOK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!