Gujarat High Court
Kalubhai vs State on 6 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/1387820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13878 of 2008
==========================================
KALUBHAI
UJMABHAI DAMOR, - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==========================================
Appearance :
MR
AV PRAJAPATI for Applicant(s) : 1,
MR MAULIK G
NANAVATI, APP for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/11/2008
ORAL
ORDER
RULE.
Shri Maulik G. Nanavati, learned Additional
Public Prosecutor waives service of rule on behalf of the
respondent State.
Shri
A.V. Prajapati, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application.
Permission
as prayed for is granted. The present application is dismissed as
withdrawn. Rule is discharged.
(M.R.
SHAH, J.)
siji
Top