Gujarat High Court
Bindesh vs State on 13 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1014020/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10140 of 2007
============================================
BINDESH
SUCHAK - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR AR GUPTA
for Applicant(s) : 1,
MR KT DAVE ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail the remedy under the Code of
Criminal Procedure.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
Notice is discharged. Ad-interim relief granted earlier stands
vacated.
[ANANT
S. DAVE, J.]
//smita//
Top