Gujarat High Court
Jayantibhai vs State on 9 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7028/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7028 of 2008
In
CRIMINAL
APPEAL No. 176 of 2007
=========================================================
JAYANTIBHAI
ATMARAM VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,MR
RAXIT J DHOLAKIA for
Applicant(s) : 1,
MR
RC KODEKAR, APP, for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/06/2008
ORAL
ORDER
Rule.
Learned APP Mr. R.C.Kodekar, waives service of Rule on behalf of the
respondent.
Heard.
Learned Advocate, after arguing the matter for some time, seeks
permission to withdraw this Application. Permission granted.
Dismissed as withdrawn. Rule discharged.
Date
: June 09, 2008 (Z.K.SAIYED,J.)
sas
Top