Gujarat High Court High Court

Hardik vs State on 14 November, 2011

Gujarat High Court
Hardik vs State on 14 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1621420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16214 of
2008 
=========================================================

 

HARDIK
KANUBHAI SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Applicant(s) : 1, 
MR SP HASURKAR 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withdrawn.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