Gujarat High Court High Court

Valjibhai vs State on 10 October, 2008

Gujarat High Court
Valjibhai vs State on 10 October, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12979/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12979 of 2008
 

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

 

VALJIBHAI
DHANJIBHAI HARIJAN - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance
: 
MR
LR PATHAN for
Applicantt. 
MR
UR BHATT, APP, for
Respondent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 10/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

After
arguing, learned advocate Mr.Pathan for the applicant seeks
permission to withdraw this application. Permission as prayed for is
granted. The application stands rejected as withdrawn.

[
A.L. Dave,J.]

[
J.C.Upadhyaya,J.]

(patel)

   

Top