Gujarat High Court
Chhatrasinh vs State on 11 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8923/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8923 of 2008
=========================================================
CHHATRASINH
CHANDRASINH BARIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
UM SHASTRI for the
Applicant.
Ms. Mita Panchal, Addl. PUBLIC
PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 11/07/2008
ORAL
ORDER
The
learned advocate for the applicant seeks permission to withdraw this
application after hearing arguments canvassed by the learned
Additional Public Prosecutor for the respondent State.
2. Permission
as prayed for is granted. This application is disposed of as
withdrawn.
(D.N.Patel,J)
***darji
Top