Gujarat High Court
Munjabha vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/14029/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14029 of 2008
=========================================================
MUNJABHA
MEGHABHA MANEK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
KANDRAP H DHOLKIA for Applicant(s) : 1,
MR.
DIPEN DESAI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/10/2008
ORAL
ORDER
Rule.
Shri Dipen Desai, learned APP, waives service of notice of rule on
behalf of the respondent State.
Shri
Kandrap Dholakia, learned advocate for the applicant seeks permission
to withdraw the present application. Permission is accordingly
granted. Application is dismissed as withdrawn. Rule discharged.
(
M.R.SHAH, J.)
kaushik
Top