Gujarat High Court High Court

Jaipalsinh vs State on 14 August, 2008

Gujarat High Court
Jaipalsinh vs State on 14 August, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1057720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10577 of 2008
 

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

 

JAIPALSINH
JAMUBHA CHUDASMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1, 
MR.HL JANI APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 14/08/2008 

 

ORAL
ORDER

Mr.A.M.

Dagli, learned advocate for the petitioner seeks permission to
withdraw this petition as he wants to approach the trial Court in
view of the subsequent development.

Permission
as prayed for is granted. The petition stands rejected as withdrawn.
Notice is discharged.

(H.B.

Antani, J.)

Hitesh

   

Top