Gujarat High Court
Vikramsinh vs The on 11 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7157/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7157 of 2008
In
CRIMINAL
APPEAL No. 1447 of 2006
=========================================================
VIKRAMSINH
MANUBHA PARMAR - Applicant(s)
Versus
THE
STATE OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CL SONI for
Applicant(s) : 1,MR VAIBHAV A VYAS for Applicant(s) : 1,
MR KT
DAVE, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/06/2008
ORAL
ORDER
Rule.
Learned APP Mr KT Dave, waives service of Rule on behalf of the
respondent ? State.
Heard.
The learned Advocate for the applicant seeks permission to withdraw
this Application. Permission granted. Dismissed as withdrawn. Rule
discharged.
Date
: June 11, 2008 (Z.K.SAIYED,J.)
sas
Top