Gujarat High Court High Court

Aashish vs State on 10 July, 2008

Gujarat High Court
Aashish vs State on 10 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7583/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7583 of
2008 
=========================================================

 

AASHISH
JASWANTLAL JOSHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1, 
MR UR BHATT ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 10/07/2008 

 

 
 
ORAL
ORDER

Mr.

Patel, learned Advocate for the applicant seeks permission to
withdraw this application with liberty to apply afresh in case of
necessity.

Permission
to withdraw this application with the liberty as prayed for is
granted. The concerned trial Court is directed to conduct the trial
on day to day basis. Notice is discharged. Direct service is
permitted.

(M.D.

Shah,J.)

Umesh/

   

Top