Gujarat High Court
Kalal vs State on 12 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7464/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7464 of 2008
=========================================================
KALAL
MOHAMMED HANIF @ DENNY RASULBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
IMRAN H PATHAN for
Applicant(s) : 1,
MR
MAULIK NANAVATI, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/06/2008
ORAL
ORDER
Rule.
Learned APP Mr Maulik Nanavati, waives service of Rule on behalf of
the respondent ? State.
Heard.
The learned Advocate for the applicant seeks permission to withdraw
this Application. Permission granted. Dismissed as withdrawn. Rule
discharged.
Date
: June 12, 2008 (Z.K.SAIYED,J.)
sas
Top