Gujarat High Court
Vinodkumar vs State on 22 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8131/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8131 of 2008
=========================================================
VINODKUMAR
GHEVAJI LAKHAWARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for Applicant(s) : 1,MR PP MAJMUDAR
for Applicant(s) : 1,
MS MANISHA LAVKUMAR ADDL.PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 22/07/2008
ORAL
ORDER
Learned
advocate, Mr.S.P.Majmudar, on instructions, seeks permission to
withdraw the petition. Permission is granted. The petition stands
rejected as withdrawn.
(H.B.ANTANI,
J.)
ashish//
Top