Gujarat High Court
Kamaliya vs State on 22 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/9593/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9593 of 2008
=========================================================
KAMALIYA
BALABHAI BHAGWANBHAI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YATIN SONI for the
Applicants.
Mr.P.D.Bhate, Addl. PUBLIC
PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 22/08/2008
ORAL ORDER
Learned
advocate for the applicants seeks permission to withdraw this
application after hearing arguments canvassed by the learned
Additional Public Prosecutor.
2. Permission
as prayed for is granted. This application is disposed of as
withdrawn. Notice is discharged.
(D.N.Patel,J)
***darji
Top