Gujarat High Court High Court

Hasumatiben vs State on 14 November, 2011

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

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1876/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1876 of 2008
 

 
 
=========================================================

 

HASUMATIBEN
WD/O BABAN @ BABUSHA RAMKRISHNA EGLA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1, 
MR SP HASURKAR, APP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/12/2008 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the applicant and learned APP Mr. Hasurkar for
the respondents.

After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application. Permission granted. Dismissed as
withdrawn. Rule discharged.

(Z.K.SAIYED,
J.)

sas

   

Top