Gujarat High Court
Ashokbhai vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/16834/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16834 of 2008
=========================================================
ASHOKBHAI
KACHRABHAI JINJUVADIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR L SHETH for
Applicant(s) : 1,
MR
LB DABHI, ADDL PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 05/02/2009
ORAL
ORDER
Mr.Tushar
L.Sheth, learned counsel for the applicant, states that he may be
permitted to withdraw the application. Permission, as prayed for, is
granted. The application is disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top