Gujarat High Court
Bhalabhai vs State on 18 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9248/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9248 of 2008
=========================================================
BHALABHAI
VALABHAI MAKWANA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
ZUBIN F BHARDA for Applicant(s) : 1 - 3.
MR HL
JANI ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/07/2008
ORAL
ORDER
Learned
advocate, Mr.Zubin F.Bharda, seeks permission to withdrawn the
application since the charge-sheet is not filed. The permission is
granted. The application stands rejected as withdrawn.
(H.B.ANTANI,
J.)
ashish//
Top