Gujarat High Court
Himabhai vs State on 17 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11866/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11866 of 2008
=========================================================
HIMABHAI
GAJHIGBHAI DAMOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DARJI for
Applicant(s) : 1,
MR. M.R. MENGADEY ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/09/2008
ORAL
ORDER
Rule.
Shri M.R. Mengadey, learned APP, wavies service of rule of notice on
behalf of the respondent State.
Shri
P.M. Derji, learned advocate for the applicant seeks permission to
withdraw the present application. Permission is accordingly granted.
Application is dismissed as withdrawn. Rule discharged.
(M.R.SHAH,
J.)
Kaushik
Top