Gujarat High Court
Dilipsinh vs State on 20 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1078820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10788 of 2008
In
CRIMINAL
APPEAL No. 1144 of 2007
====================================================
DILIPSINH
NATHUBHA VALA THRO' KHAMABA KISHORSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
====================================================
Appearance :
MS
KD PARMAR for Applicant(s) : 1,MR ARPIT A
KAPADIA for Applicant(s) : 1,
MR MR
MENGDEY, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 20/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Rule,
waived by ld.APP Mr.Mengdey.
Ld.advocate for the applicant Ms.Parmar seeks permission to withdraw
this application.
Permission
is granted. The application stands dismissed as withdrawn. Rule
discharged.
(J.R.VORA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top