Gujarat High Court High Court

Anilkumar vs State on 15 November, 2011

Gujarat High Court
Anilkumar vs State on 15 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10658/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10658 of 2008
 

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

 

ANILKUMAR
RAHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARGAV HASURKAR for
Applicant(s) : 1, 
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

After
arguing the matter at length, learned advocate appearing on behalf of
the petitioner

seeks permission to withdraw present
petition filed under sec.438 of the Code of Criminal Procedure.

Permission
as prayed for is granted. The present petition is dismissed as
withdrawn.

[M.R.

SHAH, J.]

rafik

   

Top