Gujarat High Court
==========================================Appearance vs Mr Aj Desai on 18 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/1719620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 17196 of 2008
In
CRIMINAL
APPEAL No. 466 of 2004
==========================================
GODADBHAI
MELUBHAI RAVAL
Versus
STATE
OF GUJARAT
==========================================Appearance
:
MS NAYNABEN K
GADHVI for the Applicant
MR AJ DESAI, ADDL
PUBLIC PROSECUTOR for
the Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/03/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
learned counsel for the applicant seeks permission to withdraw the
application. Permission is granted. The application is disposed of
as withdrawn. Notice is discharged.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top