Gujarat High Court
Jadeja vs State on 24 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11375/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11375 of 2008
=========================================================
JADEJA
SHAKTISINH HETUBHA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MR. MAULIK NANAVATI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/09/2008
ORAL
ORDER
Rule.
Shri Maulik Nanavati, learned A.P.P. wavies service of notice of rule
on behalf of the respondent State.
Shri
Ashish Dagli, learned advocate for the applicant seeks permission to
withdraw the present application with a liberty to file fresh
application after some time. Permission is accordingly granted.
Application is dismissed as withdrawn with above liberty. Rule
discharged.
(M.R.SHAH,
J.)
Kaushik
Top