Gujarat High Court
Udubha vs State on 30 June, 2009
Gujarat High Court Case Information System Print CR.MA/737820/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 7378 of 2009 In CRIMINAL APPEAL No. 785 of 2001 ========================================== UDUBHA @ UDESING FATEHSING ZALA - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ==========================================Appearance : MR KANUBHAI I PATEL for Applicant(s) : 1, MR MG NANAVATI, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================== CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 30/06/2009 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
learned counsel for the applicant seeks permission to withdraw the
application. Permission is granted. The application is dismissed as
withdrawn.
(BHAGWATI
PRASAD, J.)
(J.C.
UPADHYAYA, J.)
omkar
Top