Gujarat High Court High Court

Sattar vs State on 12 November, 2008

Gujarat High Court
Sattar vs State on 12 November, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1416720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14167 of 2008
 

In


 

CRIMINAL
MISC.APPLICATION No. 12634 of
2008 
=========================================================

 

SATTAR
@ TANKI MANGABHAI CHUNARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VAIBHAV A VYAS for
Applicant(s) : 1,MR JAGDISH M CHAUHAN for Applicant(s) : 1, 
MR SP
HASURKAR ASST. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 12/11/2008 

 

 
ORAL
ORDER

Mr.

Vyas, learned Advocate for the applicant seeks permission to withdraw
this application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn.

(Z.K.

Saiyed,J.)

Umesh/

   

Top