Gujarat High Court High Court

Vikramsinh vs State on 3 July, 2008

Gujarat High Court
Vikramsinh vs State on 3 July, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7529/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7529 of 2008
 

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

 

VIKRAMSINH
JATUBHA PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SHILPA R SHAH for
Applicant(s) : 1, 
MR
PD BHATE Ld. APP for
Respondent(s) : 1, 
MR
JAL SOLI UNWALA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/07/2008 

 

 
 
ORAL
ORDER

After
arguing the matter at length, learned advocate Ms Shah seeks
permission to withdraw this application to file a fresh application
after the charge-sheet is filed. Permission granted. This application
stands dismissed as withdrawn.

(Z.K.

SAIYED, J.)

mandora/

   

Top