Gujarat High Court
Kirtibhai vs State on 18 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/1175120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11751 of 2008
=========================================================
KIRTIBHAI
K PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHUNESH C RUPERA for
Applicant(s) : 1,
Ms Manisha L Shah, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2009
ORAL
ORDER
Learned
Advocate for the applicant seeks permission to withdraw this
application to avail alternative remedy available under the
Criminal Procedure Code, 1973. Permission is granted. This
Application is disposed of as withdrawn.
[ANANT
S. DAVE, J.]
msp
Top