Gujarat High Court
Hardik vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/1621120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16211 of
2008
=========================================================
HARDIK
KANUBHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Applicant(s) : 1,
MR MAULIK NANAVATI ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/12/2008
ORAL
ORDER
Mr.
Shastri, learned Advocate for the applicant seeks permission to
withdraw this application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Notice is discharged.
(Z.K.
SAIYED, J.)
Umesh/
Top