Gujarat High Court High Court

Kesarpuri vs State on 7 November, 2008

Gujarat High Court
Kesarpuri vs State on 7 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/14294/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14294 of 2008
 

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

 

KESARPURI
GULABPURI GOSWAMI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.RAJESH
B SONI for
Applicant(s) : 1, 
MR.HASURKAR,
ADDL. PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 07/11/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.Hasurkar, learned APP waives service of notice of Rule on behalf
of respondent-State.

After
the matter is argued at length and as the Court is not inclined to
allow the application, learned Advocate for the applicant seeks
permission to withdraw the present application. Permission, as
prayed for, is granted. Application stands rejected as withdrawn.
Rule discharged.

(M.R.SHAH,
J.)

sompura

   

Top