Gujarat High Court
Rawat vs State on 18 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8218/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8218 of 2008
=========================================================
RAWAT
MATHUR PRATAPBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VIJAL P DESAI for
the Applicant.
Mr. M.G.Nanavati, Addl. PUBLIC
PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 18/07/2008
ORAL ORDER
The
learned advocate for the applicant seeks permission to withdraw this
application after hearing arguments canvassed by the learned
Additional Public Prosecutor.
2. Permission
as prayed for is granted. This application is disposed of as
withdrawn. Notice is discharged.
(D.N.Patel,J)
***darji
Top