Gujarat High Court
Adambhai vs State on 25 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/12308/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12308 of 2008
In
CRIMINAL
APPEAL No. 148 of 2007
=========================================================
ADAMBHAI
KASAMBHAI & 1 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MS
KD PARMAR for the Applicants.
MR
AJ DESAI, APP for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Desai, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
2. Learned
counsel for the applicant seeks permission to withdraw the present
application. Permission as prayed for is granted. This Criminal
Misc.Application is disposed of as withdrawn. Rule is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top