Gujarat High Court High Court

Mitaben vs State on 25 September, 2008

Gujarat High Court
Mitaben vs State on 25 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11570/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11570 of 2008
 

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

 

MITABEN
WD/O THAKORPRASAD BHANUSANKAR VAYAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHUNESH C RUPERA for
Applicant(s) : 1, 
MR.R.C.KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
 
ORAL
ORDER

In
view of the order passed by this Court (Coram: M.R.Shah, J.) dated
09/09/2008 in Criminal Misc. Application No.10927 of 2008, Shri
Rupera, learned Advocate for the applicant seeks permission to
withdraw the present application. Permission, as prayed for, is
granted. Application stands dismissed as withdrawn.

(M.R.SHAH,
J.)

sompura

   

Top