Gujarat High Court
Inayatali vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/13212/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13212 of 2008
In
CRIMINAL
MISC.APPLICATION No. 11598 of 2008
=========================================================
INAYATALI
LALMOHAMMAD MAKRANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
HARSHADRAY A DAVE for Applicant(s) : 1,MR HARDIK
A DAVE for Applicant(s) : 1,
MR. DIPEN DESAI ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/10/2008
ORAL
ORDER
Rule.
Shri Dipen Desai, learned APP, waives service of notice of rule on
behalf of the respondent State.
Shri
Hardik Dave, learned advocate for the applicant seeks permission to
withdraw the present application at this stage. Permission is
accordingly granted. Application is dismissed as withdrawn. Rule
discharged.
(
M.R.SHAH, J.)
kaushik
Top