Gujarat High Court
Kalabhai vs State on 12 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1079420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10794 of 2008
In
CRIMINAL
REVISION APPLICATION No. 283 of 2008
=========================================================
KALABHAI
NATHABHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MOUSAM R YAGNIK for
Applicant(s) : 1,
MRS HANSA PUNANI, APP R for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/09/2008
ORAL
ORDER
:
1. Learned
advocate Mr. M.R. Yagnik for the applicant seeks permission to
withdraw this application with a view to move afresh application
incorporating grounds for modification of the earlier order.
2. In
view of above, as the application does not contain details for
modification of the earlier order, permission to withdraw this
application is granted. Accordingly, this application stands disposed
of as withdrawn. Rule stands discharged.
(Bankim
N. Mehta, J.)
/JVSatwara/
Top