Gujarat High Court High Court

Thakor vs State on 16 October, 2008

Gujarat High Court
Thakor vs State on 16 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11989/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11989 of 2008
 

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

 

THAKOR
BADAJI MANAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Applicant(s) : 1,MRS RANJAN B PATEL for Applicant(s) : 1, 
MR MR
MENGDE, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate for the applicant and learned APP for the respondent
State.

2. Learned
advocate for the applicant seeks permission to withdraw this
application. Permission is granted. Application stands disposed of as
withdrawn. Notice is discharged.

(M.D.Shah,J.)

Sreeram.

   

Top