Gujarat High Court
Basantkumar vs State on 24 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/728/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 728 of 2008
=========================================
BASANTKUMAR
SON OF SURAJMAL SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
NEHAL R JOSHI for Applicant(s) : 1,
MRS ML
SHAH, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 24/06/2008
ORAL
ORDER
1. Mr.
Nehal R. Joshi, learned advocate for the applicant seeks permission
to withdraw the petition. Mrs. M.L. Shah, learned Additional Public
Prosecutor has no objection if the petition is permitted to be
withdrawn.
2. Permission
as prayed for is granted. The petition is dismissed of as withdrawn.
(HARSHA
DEVANI, J.)
shekhar/-
Top