Gujarat High Court
Vipulbhai vs State on 15 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/12866/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12866 of 2008
=========================================================
VIPULBHAI
HARJIBHAI MORDIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MR
MR MENGDE, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/10/2008
ORAL
ORDER
Heard
learned advocates for the parties.
Learned
advocate for the applicant seeks permission to withdraw this
application. Permission is granted. Application stands disposed of as
withdrawn.
(M.D.Shah,
J)
Sreeram.
Top