Gujarat High Court
Hasumatiben vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/1876/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1876 of 2008
=========================================================
HASUMATIBEN
WD/O BABAN @ BABUSHA RAMKRISHNA EGLA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,
MR SP HASURKAR, APP for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/12/2008
ORAL
ORDER
Heard
learned Advocate for the applicant and learned APP Mr. Hasurkar for
the respondents.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application. Permission granted. Dismissed as
withdrawn. Rule discharged.
(Z.K.SAIYED,
J.)
sas
Top