Gujarat High Court
Dhansukhbhai vs State on 17 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/13000/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13000 of 2008
In
CRIMINAL
APPEAL No. 796 of 2001
=========================================================
DHANSUKHBHAI
BHIKHABHAI KAPDI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MR NIGAM R SHUKLA for Applicant(s) : 1,
MS DS
PANDIT, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 17/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
After
some delibertions, Ms. K.D. Parmar, learned counsel appearing for the
applicant prays for withrawal of the present application. The
application stands disposed of as withdrawn. Ms.D.S. Pandit, learned
APP has nothing to add.
[C.K.
BUCH, J.] [D.N. PATEL, J.]
pirzada/-
Top