Gujarat High Court High Court

Milan vs State on 11 September, 2008

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11594/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11594 of 2008
 

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

 

MILAN
BHUPENDRABHAI GAJJAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIGAM R SHUKLA for
Applicant(s) : 1, 
MR. MAULIK NANAVATI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

Rule.

Shri Maulik Nanavati, learned APP, waives service of rule of notice
on behalf of the respondent State.

Shri
N.R. Shukla, learned advocate for the applicant seeks permission to
withdraw the present application. Permission is accordingly granted.
Application is dismissed as withdrawn. Rule is discharged.

(M.R.SHAH,
J.)

kaushik

   

Top