Gujarat High Court
Ashokbhai vs State on 23 December, 2008
Gujarat High Court Case Information System
Print
CR.MA/1551520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15515 of
2008
=========================================================
ASHOKBHAI
DHAYABHAI BHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BHUNESH C RUPERA for
Applicant(s) : 1,
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/12/2008
ORAL
ORDER
Mr.
Rupera, learned Advocate for the applicant seeks permission to
withdraw this application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Notice is discharged.
(Z.K.
SAIYED, J.)
Umesh/
Top