Gujarat High Court
Hayatkhan vs State on 12 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/13473/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13473 of 2008
=========================================================
HAYATKHAN
ANVARKHAN MALEK @ SARPANCH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YJ PATEL for
Applicant(s) : 1,
MR SP HASURKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/11/2008
ORAL
ORDER
Rule.
Learned APP Mr. Hasurkar waives service of Rule on behalf of the
respondent ? State.
Heard
learned Advocate for the parties.
After
some arguments learned Advocate for the applicant seeks permission to
withdraw this Application. Permission granted. This Application is
dismissed as withdrawn. Rule discharged.
(Z.K.SAIYED,
J.)
sas
Top