Gujarat High Court
Krishnakumar vs State on 11 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/3180/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3180 of 2008
==========================================
KRISHNAKUMAR
VRAJLAL MEHTA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR JA
ADESHRA for Applicant(s) : 1,
Mr. R. C
Kodedkar Addl PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view avail remedy under the Code. Permission is
granted. The application stands disposed of as withdrawn.
(Anant
S. Dave,J.)
mary//
Top