Gujarat High Court
Rahim vs State on 5 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7008/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7008 of 2008
In
CRIMINAL
APPEAL No. 331 of 2003
=========================================================
RAHIM
@ RAHLI RUSTAMBHAI MALEK - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YOGESH S LAKHANI for
Applicant(s) : 1,MR SL VAISHYA for Applicant(s) : 1,
MR RC
KODEKAR, APP, for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/06/2008
ORAL
ORDER
Rule.
Learned APP Mr. R.C. Kodekar, waives service of Rule on behalf of the
respondent ? State.
Heard.
Learned Advocate for the applicant, after arguing the matter for some
times, seeks permission to withdraw this Application. Permission
granted. Dismissed as withdrawn. Rule discharged.
Date
: June 05, 2008 (Z.K.SAIYED,J.)
sas
Top