Gujarat High Court High Court

A vs State on 25 August, 2008

Gujarat High Court
A vs State on 25 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/359/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 359 of 2008
 

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

A
S MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR
RAMKRISHNA B DAVE for Applicant(s) : 1, 
Mr. R.
C. Kodedkar Addl.PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR AR
THACKER for Respondent(s) :
2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition. Permission is granted. Petition stands disposed of as
withdrawn.

(Anant
S. Dave,J.)

mary//

   

Top