Gujarat High Court
Ajitsinh vs State on 15 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9233/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9233 of 2008
=====================================================
AJITSINH
DALPATSINH PARMAR - Applicant
Versus
STATE
OF GUJARAT - Respondent
=====================================================Appearance
:
MR MURALI N DEVNANI for the
Applicant.
MR HL JANI, ADDITIONAL PUBLIC
PROSECUTOR for the
Respondent.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/07/2008
ORAL
ORDER
Learned
Advocate Mr. Murali N. Devnani for the petitioner seeks permission to
withdraw the petition.
Permission
is granted. The petition stands rejected as withdrawn.
[H.
B. ANTANI, J.]
/shamnath
Top