Gujarat High Court
========================================== vs Mr Mr Mengdey App For on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1030120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10301 of 2008
In
CRIMINAL
APPEAL No. 2327 of 2005
==========================================
HASMUKH
@ CHUNILAL CHAUHAN
Versus
STATE
OF GUJARAT & 1
==========================================
Appearance
:
MS KRISHNA U MISHRA for
Applicant
MR MR MENGDEY APP for
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
RULE.
Learned APP Mr.M.R.Mengdey, waives service of rule on behalf of the
respondents.
Heard
learned advocate Ms.K.D.Parmar for learned advocate Ms.K.U.Mishra
for the applicant.
Learned
advocate Ms.K.D.Parmar for learned advocate Ms.K.U.Mishra for the
applicant seeks permission to withdraw this application. Permission
is granted as prayed for. The application stands dismissed as
withdrawn. Rule is discharged.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top