Gujarat High Court High Court

Arvindbhai vs State on 18 September, 2008

Gujarat High Court
Arvindbhai vs State on 18 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11895/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11895 of 2008
 

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

 

ARVINDBHAI
@ TINO CHHANABHAI KHIMSURIYA (HARIJAN) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP KASVALA for
Applicant(s) : 1, 
MR.M.R.MENGDEY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.M.R.Mengdey, learned APP waives service of notice of rule on
behalf of respondent-State.

Learned
Advocate for the applicant seeks permission to withdraw the present
application. Permission, as prayed for, is granted. Application
stands dismissed as withdrawn. Rule discharged.

(M.R.SHAH,
J.)

sompura

   

Top