Gujarat High Court High Court

Manishbhai vs State on 11 September, 2008

Gujarat High Court
Manishbhai vs State on 11 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8835/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8835 of 2008
 

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

 

MANISHBHAI
@ MALDEBHAI MASARIBHAI BHATU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Applicant(s) : 1, 
MR RC KODEKAR, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.R.C.Kodekar, learned APP waives service of notice of Rule on
behalf of respondent-State of Gujarat.

Mr.S.P.Majmudar,
learned advocate appearing for the applicant seeks permission to
withdraw the present application. Permission is accordingly granted.
The application is dismissed as withdrawn. Rule is discharged.

(
M.R. SHAH, J. )

syed/

   

Top