Gujarat High Court
Kalukhan vs State on 2 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6732/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6732 of 2008
In
CRIMINAL
APPEAL No. 958 of 2004
=========================================================
KALUKHAN
PARIYAKHAN BALOCH - Applicant(s)
Versus
STATE
GOVT. OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MS
JAYSHREE C BHATT for Applicant(s) : 1,MR
KL DAVE for Applicant(s) : 1,
MR
NANAVATI APP for Respondent(s) :
1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 02/06/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the
application. Permission as prayed for is granted. Application is
disposed of as withdrawn. Rule discharged.
(Z.K.SAIYED,
J.)
ashish//
Top