Gujarat High Court High Court

Prafulbhai vs State on 23 September, 2008

Gujarat High Court
Prafulbhai vs State on 23 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4731/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4731 of 2007
 

=========================================================

 

PRAFULBHAI
ISHAWARBHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Applicant(s) : 1, 
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/09/2008 

 

ORAL
ORDER

Mr.Tolia,
learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present petition with a liberty to file
appropriate application for discharge.

Permission
as prayed for is granted. In case of filing appropriate application
for discharge by the petitioner, the same shall be considered in
accordance with law and merits. This Court has not expressed any
opinion on merits with regard to the same. With these the present
petition is dismissed as withdrawn with above liberty.

[M.R.

SHAH, J.]

rafik

   

Top