Gujarat High Court High Court

Ramsingar vs State on 24 July, 2008

Gujarat High Court
Ramsingar vs State on 24 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1509620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15096 of 2007
 

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

RAMSINGAR
RAMKRIPAL UPADHYAY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR GAJENDRA
P BAGHEL for Applicant(s) : 1, 
MR KT DAVE
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail the remedy under the Code.

Permission
granted as prayed for. Matter stands disposed of.

[ANANT
S. DAVE, J.]

//smita//

   

Top