Gujarat High Court
Abdul vs State on 4 June, 2008
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.MA/5560/2008	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
MISC.APPLICATION No. 5560 of 2008
 
 
 
=========================================================
 
ABDUL
GAFUR AHMAD DULA - Applicant(s)
 
Versus
 
STATE
OF GUJARAT - Respondent(s)
 
=========================================================
 
Appearance : 
MR
HARIN P RAVAL for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	
 
 
 
 
Date
: 04/06/2008 
 
 
 
ORAL
ORDER
1.	Application
was filed prior to filing of the charge-sheet and at this stage,
charge-sheet is already filed but Court has not observed anything on
merits.
2.	In
view of the above, learned advocate for the applicant seeks
permission to withdraw the application. Permission as prayed for is
granted. Application is disposed of as withdrawn. Notice is
discharged.
(Z.K.SAIYED,
J.)
ashish//
Top