Gujarat High Court
Aashish vs State on 10 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/7583/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7583 of
2008
=========================================================
AASHISH
JASWANTLAL JOSHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
HL
PATEL ADVOCATES for
Applicant(s) : 1,
MR UR BHATT ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/07/2008
ORAL
ORDER
Mr.
Patel, learned Advocate for the applicant seeks permission to
withdraw this application with liberty to apply afresh in case of
necessity.
Permission
to withdraw this application with the liberty as prayed for is
granted. The concerned trial Court is directed to conduct the trial
on day to day basis. Notice is discharged. Direct service is
permitted.
(M.D.
Shah,J.)
Umesh/
Top