Gujarat High Court
Khodabhai vs State on 24 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/10703/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10703 of 2008
In
CRIMINAL
APPEAL No. 2007 of 2008
=======================================================
KHODABHAI
B BHANGI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR.MRUDUL
M BAROT for Applicant(s) : 1,
MS MS
PANCHAL APP for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 24/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Ms.M.S. Panchal waives service of rule on behalf of
the respondent-State.
Heard
learned counsel appearing for the respective parties.
At
the end of arguments, learned counsel for the applicant does not
press this application. Hence, this application stands disposed of
as not pressed. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top