Gujarat High Court High Court

Kirtipal vs State on 21 July, 2008

Gujarat High Court
Kirtipal vs State on 21 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9101/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9101 of 2008
 

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


 

KIRTIPAL
UMEDSINH PARMAR,S/O.LATE UMEDSINH BHAGWAN B. PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAMLUBHAYA CHUGH for Applicant(s) : 1, 
MR KT
DAVE, ADDL.PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

The
learned advocate for the petitioner seeks permission to withdraw the
petition. The permission is granted. The petition stands rejected as
withdrawn.

(H.B.ANTANI
J.)

ashish//

   

Top