Gujarat High Court
State vs Rajesh on 16 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/1063820/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10638 of 2007
In
CRIMINAL
MISC.APPLICATION No. 10636 of 2007
In
CRIMINAL
APPEAL No. 585 of 2008
=================================================
STATE
OF GUJARAT - Applicant(s)
Versus
RAJESH
DHANJIBHAI BOKHANI - Respondent(s)
=================================================
Appearance
:
Mr.K.T. DAVE, ADDL PUBLIC
PROSECUTOR for Applicant(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 16/10/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
Additional Public Prosecutor Mr.K.T. Dave states that the present
application is seeking condonation of delay by mistake. He seeks
permission to withdraw the application. Permission is granted. The
Criminal Misc. Application is disposed of as withdrawn. The main
matter be listed on 21st October 2008.
(RAVI R. TRIPATHI, J.)
(RAJESH H. SHUKLA, J.)
karim
Top