Gujarat High Court High Court

Parbat vs State on 3 September, 2010

Gujarat High Court
Parbat vs State on 3 September, 2010
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1879/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1879 of 2008
 

 
 
=========================================================

 

PARBAT
VEJA ODEDARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for the
Applicant. 
Mr. K.T.Dave, Addl. PUBLIC PROSECUTOR for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			Date
: 04/03/2008 

 

 
				ORAL
ORDER

The
learned advocate for the applicant seeks permission to withdraw this
application after hearing the arguments of the learned Additional
Public Prosecutor.

2. Permission
as prayed for is granted. This application is disposed of as
withdrawn. Notice is discharged.

(D.N.Patel,J)

***darji

   

Top