Gujarat High Court
Jashvantbhai vs State on 1 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8371/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8371 of 2008
=========================================================
JASHVANTBHAI
BABARBHAI MACHHI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
VM PANCHOLI for Applicant(s) : 1
- 2.
MR KP RAVAL, ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 01/07/2008
ORAL
ORDER
1. Mr.
V.M. Pancholi, learned advocate for the petitioners seeks permission
to withdraw the application, at this stage.
2. Mr.
K.P. Raval, learned Additional Public Prosecutor has no objection if
the application is permitted to be withdrawn.
3. Permission
as prayed for is granted. The application is disposed of as
withdrawn, at this stage.
(HARSHA
DEVANI, J.)
shekhar/-
Top