Gujarat High Court
Bhagwandas vs State on 7 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/6331/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6331 of 2008
==========================================
BHAGWANDAS
K VAPRANI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==========================================
Appearance
:
MR ASIT B
JOSHI for Applicant(s) : 1,
Ms Falguni Patel
Addl. PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2,
MR AY KOGJE for Respondent(s) :
3,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail remedy under the Code at this stage.
Permission is granted. Application stand disposed of as withdrawn.
(Anant
S. Dave,J.)
mary//
Top