Gujarat High Court
Abdul vs State on 4 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/5560/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5560 of 2008
=========================================================
ABDUL
GAFUR AHMAD DULA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
HARIN P RAVAL for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/06/2008
ORAL
ORDER
1. Application
was filed prior to filing of the charge-sheet and at this stage,
charge-sheet is already filed but Court has not observed anything on
merits.
2. In
view of the above, learned advocate for the applicant seeks
permission to withdraw the application. Permission as prayed for is
granted. Application is disposed of as withdrawn. Notice is
discharged.
(Z.K.SAIYED,
J.)
ashish//
Top