Gujarat High Court
Bhavesh vs The on 25 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/971820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9718 of 2008
In
CRIMINAL
APPEAL No. 451 of 2007
=======================================================
BHAVESH
@ BOLAR CHINUBHAI DAVE - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
CHETAN B RAVAL for Applicant(s) : 1,
MR AJ DESAI APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned
A.P.P., Mr.A.J. Desai waives service of notice of rule on behalf of
the respondent-State.
Learned
counsel for the applicant, Mr.C.B. Ravel 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disposed of as withdrawn.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