Gujarat High Court
Jayantilal vs State on 26 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/9884/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9884 of 2008
=========================================================
JAYANTILAL
DEVRAMBHAI SONI @ PANCHAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GAURANG K PATEL for
Applicant(s) : 1 - 2.
MR. MAULIK NANAVATI ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/09/2008
ORAL
ORDER
Rule.
Shri Maulik Nanavati,learned APP, wavies service of notice of rule
on behalf of the respondent State.
Shri
G.K. Patel, learned advocate for the applicant under the instruction
from his client who is personally present in the court seeks
permission to withdraw the present application. Permission is
accordingly granted. Application is dismissed as withdrawn. Rule
discharged.
(M.R.SHAH,
J.)
Kaushik
Top