Gujarat High Court
========================================== vs Mr Lr Pujari App For on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/3829/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3829 of 2008
In
CRIMINAL
APPEAL No. 1214 of 2008
==========================================
NERUMIYA
PAWAR
Versus
STATE
OF GUJARAT
==========================================
Appearance
:
MR VIRENDRA
BAHETI for Applicant
MR LR PUJARI APP for
Respondent
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 30/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
RULE.
Mr.L. R. Pujari, learned APP waives service of rule on behalf of the
respondent ? State.
At
the outset, Mr.Vierndra Baheti, learned advocate does not press the
present application at this stage and seeks permission to withdraw
the present application. Accordingly, this application is dismissed
as withdrawn. Rule is discharged, accordingly.
[J.
R. VORA,J.] [M. R. SHAH,J.]
vijay
Top