Gujarat High Court
Thro’Kunal vs State on 6 August, 2008
Gujarat High Court Case Information System Print CR.MA/1037820/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 10378 of 2008 In CRIMINAL APPEAL No. 525 of 2007 ======================================================= PANKAJKUMAR MOHANLAL CHHOWALA THRO'KUNAL PANKAJKUMAR CHHOWAL - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ======================================================= Appearance : MS SADHANA SAGAR for Applicant(s) : 1, MS HB PUNANI APP for Respondent(s) : 1-2, ======================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 06/08/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Ms.H.B. Punani, learned APP for respondents waives service of rule.
At
the end of arguments, learned counsel for the applicant, Ms.Sagar
seeks permission to withdraw this application. Permission is granted.
This application stands disposed of as withdrawn. Rule
is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top