Gujarat High Court High Court

Vajabhai vs State on 26 September, 2008

Gujarat High Court
Vajabhai vs State on 26 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9724/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9724 of 2008
 

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

 

VAJABHAI
RAMANBHAI MER & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAKSHESH MEHTA for
Applicant(s) : 1 - 2. 
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/09/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.RC Kodekar, learned Additional
Public Prosecutor waives the service of notice of rule on
behalf of the respondent ? State.

Learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw present petition filed under sec.439 of the Code of Criminal
Procedure.

Permission
as prayed for is granted. The present petition is dismissed as
withdrawn. Rule is discharged.

[M.R.

SHAH, J.]

rafik

   

Top