Gujarat High Court High Court

Kanaksinh vs State on 6 June, 2008

Gujarat High Court
Kanaksinh vs State on 6 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7071/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7071 of 2008
 

In


 

CRIMINAL
APPEAL No. 797 of 2004
 

 
 
=========================================================

 

KANAKSINH
MANSINH RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1, 
MR.R.C.KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 06/06/2008 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant seeks permission to withdraw the
application. Permission, as prayed for, is granted. Application
stands rejected as withdrawn.

(Z.K.SAIYED,
J.)

sompura

   

Top