Gujarat High Court
Hiteshbhai vs State on 7 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/1107720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11077 of 2008
=========================================================
HITESHBHAI
BHOVANBHAI GORIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
MR MR MENGDEY ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/10/2008
ORAL
ORDER
Mr.
Bharda, learned Advocate for the applicant seeks permission to
withdraw the application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Office is directed to send back R & P of the
case to the concerned trial Court, immediately. Notice is
discharged.
(M.D.
Shah,J.)
Umesh/
Top