Gujarat High Court
Vasantiben vs State on 22 May, 2008
Gujarat High Court Case Information System
Print
CR.MA/6620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6620 of 2008
=========================================================
VASANTIBEN
RAJUBHAI THAKKER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PUNAM G GADHVI for
Applicant(s) : 1,
MR RC KODEKAR, ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.H.SHUKLA
Date
: 22/05/2008
ORAL
ORDER
Heard
Mr S.V Raju, learned advocate appearing for Mr. Punam Gadhvi for the
applicant and Mr. R.C Kodekar, learned APP appearing for the
respondent-State. After arguing for sometime, Mr Raju seeks
permission to withdraw this application with a liberty to file fresh
application after the investigation is over and the charge-sheet is
filed. Permission as prayed for is granted. Application stands
disposed of as withdrawn.
(R.H.SHUKLA,
J.)
Divya//
Top