Gujarat High Court High Court

Aspi vs State on 23 June, 2008

Gujarat High Court
Aspi vs State on 23 June, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6862/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6862 of 2008
 

=========================================


 

ASPI
MINOCHER & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARSHADRAY A DAVE for Applicant(s) : 1 - 5.MR
HARDIK A DAVE for Applicant(s) : 1 - 4. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

Without
arguing the matter, Mr. S.V. Raju, learned advocate with Mr. H.A.
Dave, seeks permission to withdraw the application.

Permission,
as prayed for is granted. The application is disposed of as
withdrawn.

(HARSHA
DEVANI, J.)

shekhar/-

   

Top