Gujarat High Court
Anilkumar vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/10658/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10658 of 2008
=========================================================
ANILKUMAR
RAHI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BHARGAV HASURKAR for
Applicant(s) : 1,
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/09/2008
ORAL
ORDER
After
arguing the matter at length, learned advocate appearing on behalf of
the petitioner
seeks permission to withdraw present
petition filed under sec.438 of the Code of Criminal Procedure.
Permission
as prayed for is granted. The present petition is dismissed as
withdrawn.
[M.R.
SHAH, J.]
rafik
Top