Gujarat High Court High Court

Jadeja vs State on 24 September, 2008

Gujarat High Court
Jadeja vs State on 24 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11375/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11375 of 2008
 

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

 

JADEJA
SHAKTISINH HETUBHA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR. MAULIK NANAVATI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
 
ORAL
ORDER

Rule.

Shri Maulik Nanavati, learned A.P.P. wavies service of notice of rule
on behalf of the respondent State.

Shri
Ashish Dagli, learned advocate for the applicant seeks permission to
withdraw the present application with a liberty to file fresh
application after some time. Permission is accordingly granted.
Application is dismissed as withdrawn with above liberty. Rule
discharged.

(M.R.SHAH,
J.)

Kaushik

   

Top