Gujarat High Court
Mira vs State on 22 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/13048/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13048 of 2007
WITH
CRIMINAL
MISC.APPLICATION NO. 13049 OF 2007
==========================================
MIRA
ICE FACTORY KISHORBHAI RAMJIBHAI GOHEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR HM
PRACHCHHAK for Applicant(s) : 1,
Mr. K. T Dave
Addl. PUBLIC PROSECUTOR for Respondent(s) : 1,
MR HM PRACHCHHAK
for Respondent(s) : 2,
MS LILU K BHAYA for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/08/2008
ORAL
ORDER
Learned
advocate Mr. H.M Prachchhak appearing for the applicant seeks
permission to withdraw this application. Permission is granted.
Application stands disposed of as withdrawn.
(Anant
S. Dave,J.)
mary//
Top