Gujarat High Court
Haribhai vs State on 9 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/2651/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2651 of 2008
In
CRIMINAL
MISC.APPLICATION No. 1091 of 2008
=========================================================
HARIBHAI
THANAJI RABARI - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
PR NANAVATI WITH MR BS KHATANA for the
Applicant.
MR
K.T.DAVE, APP for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 29/02/2008
ORAL
ORDER
Learned
counsel for the applicant seeks permission to withdraw the present
application.
2. Permission
as prayed for is granted. This Criminal Misc.Application is disposed
of as withdrawn.
(D.N.PATEL,J)
*dipti
Top