Gujarat High Court
Chanubha vs State on 20 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/4788/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4788 of 2008
=========================================================
CHANUBHA
@ CHAMANSINH DEEPSINHJADEJA - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
KANDRAP H DHOLKIA for the Applicant.
MR
PD BHATE, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 20/06/2008
ORAL
ORDER
After
hearing the arguments canvassed by learned Additional Public
Prosecutor for the respondent-State, learned counsel for the
applicant seeks permission to withdraw the present
application.
2. Permission
as prayed for is granted. This Criminal Misc.Application is disposed
of as withdrawn. Notice is discharged.
(D.N.PATEL,J)
*dipti
Top