Gujarat High Court
Mukeshbhai vs State on 19 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11992/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11992 of 2008
=========================================================
MUKESHBHAI
SHITALBHAI KAHAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
GAURANG K PATEL for
Applicant(s) : 1,
MR.R.C.KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/09/2008
ORAL
ORDER
Rule.
Mr.R.C.Kodekar, learned APP waives service of notice of rule on
behalf of respondent-State.
Learned
Advocate for the applicant seeks permission to withdraw the present
application. Permission, as prayed for, is granted. Application
stands dismissed as withdrawn. Rule discharged.
(M.R.SHAH,
J.)
sompura
Top