Gujarat High Court
Sushilaben vs State on 23 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/3559/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3559 of 2008
In
CRIMINAL
APPEAL No. 780 of 2006
=========================================================
SUSHILABEN
BHAGWANBHAI AHIRKER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,MRS
RANJAN B PATEL for
Applicant(s) : 1,
PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Mr.
B. S. Patel, learned Advocate for the applicant, states that through
over-sight, he could not produce the paper-book in spite of the
voluntary statement to that effect which he had made in the year
2006. On that basis, the application for bail was disposed of after
hearing Mr. Patel.
2. Today
also, Mr. Patel seeks permission to withdraw the application.
Permission is granted. The application stands disposed of as
withdrawn.
[R.
P. DHOLAKIA, J.] [K. S. JHAVERI, J.]
Pravin/*
Top