Gujarat High Court
Aspi vs State on 23 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6862/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6862 of 2008
=========================================
ASPI
MINOCHER & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
HARSHADRAY A DAVE for Applicant(s) : 1 - 5.MR
HARDIK A DAVE for Applicant(s) : 1 - 4.
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 23/06/2008
ORAL
ORDER
Without
arguing the matter, Mr. S.V. Raju, learned advocate with Mr. H.A.
Dave, seeks permission to withdraw the application.
Permission,
as prayed for is granted. The application is disposed of as
withdrawn.
(HARSHA
DEVANI, J.)
shekhar/-
Top