Gujarat High Court
Dinesh vs State on 5 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/5151/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5151 of 2008
=========================================================
DINESH
HEMUBHAI PURABIYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HN JHALA for
Applicant(s) : 1 - 2.
MR MAULIK NANAVATI, APP, for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/06/2008
ORAL
ORDER
Rule.
Learned APP Mr. Maulik Nanavati waives service of Rule on behalf of
the respondent- State.
Heard.
After arguing the matter for some time Mr. Zala, learned Advocate,
seeks permission to withdraw this Application. Permission granted.
Dismissed as withdrawn. Rule discharged.
Date
: June 05, 2008 (Z.K.SAIYED,J.)
sas
Top