Gujarat High Court
Manishbhai vs State on 11 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/8835/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8835 of 2008
=========================================================
MANISHBHAI
@ MALDEBHAI MASARIBHAI BHATU - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Applicant(s) : 1,
MR RC KODEKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/09/2008
ORAL
ORDER
Rule.
Mr.R.C.Kodekar, learned APP waives service of notice of Rule on
behalf of respondent-State of Gujarat.
Mr.S.P.Majmudar,
learned advocate appearing for the applicant seeks permission to
withdraw the present application. Permission is accordingly granted.
The application is dismissed as withdrawn. Rule is discharged.
(
M.R. SHAH, J. )
syed/
Top