Gujarat High Court
Dhaniyo vs State on 6 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/14255/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14255 of 2008
=========================================================
DHANIYO
@ DHANABHAI GANGARAM RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,
MR.S.P.HASURKAR,
ADDL. PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/11/2008
ORAL
ORDER
Rule.
Mr.Hasurkar, learned APP waives service of notice of Rule on behalf
of respondent-State.
Learned
Advocate for the applicant seeks permission to withdraw the present
application. Permission, as prayed for, is granted. Application
stands rejected as withdrawn. Rule discharged.
(M.R.SHAH,
J.)
sompura
Top