Gujarat High Court
Kantibhai vs State on 2 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6823/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6823 of 2008
In
CRIMINAL
APPEAL No. 82 of 2006
=========================================================
KANTIBHAI
MOHANBHAI GANGANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MR AD SHAH for Applicant(s) : 1,
MR MAULIK
NANAVATI, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/06/2008
ORAL
ORDER
Rule.
Learned Advocate Mr. Maulik Nanavati, waives service of Rule on
behalf of the respondent ? State.
Heard.
Learned Advocate for the applicant seeks permission to withdraw this
Application. Permission granted. Dismissed as withdrawn. Rule
discharged.
Date
: June 02, 2008 (Z.K.SAIYED,J.)
sas
Top