Gujarat High Court
Bharat vs State on 5 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6964/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6964 of 2008
=========================================================
BHARAT
DESAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
SV RAJU for Applicant(s) : 1 - 2.
MR KODEKAR
APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/06/2008
ORAL
ORDER
Heard,
learned advocate Mr.S.V.Raju. He has filed purshis and averments made
in purshis, he has prayed to withdraw this application. Permission is
granted. When he has not argued this matter on merits, at this stage,
reserving liberty is granted which is stated in purshis. Present
application is disposed of as withdrawn accordingly.
(Z.K.SAIYED,
J.)
ashish//
Top