Gujarat High Court
Senma vs State on 21 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/759620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7596 of 2008
============================================
SENMA
RANCHHODBHAI SHIVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR MJ
BUDDHBHATTI for Applicant(s) : 1,
MS FALGUNI
PATEL ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED
for Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail the remedy under the Code of
Criminal Procedure.
Permission
is granted. Matter stands disposed of as withdrawn. Notice is
discharged.
[ANANT
S. DAVE, J.]
//smita//
Top