Gujarat High Court High Court

Narendar vs State on 22 July, 2008

Gujarat High Court
Narendar vs State on 22 July, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/2893/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2893 of 2008
 

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

NARENDAR
@ PAPPU RAMAKANT PATIL - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

============================================Appearance
: 
MR BA
SHIGROHA for the Applicant. 
MR HL JANI,
ADDITIONAL PUBLIC PROSECUTOR
for the Respondent.
============================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
ORAL
ORDER

Learned
Advocate Mr. B. A. Shigroha for the petitioner seeks permission to
withdraw the petition.

Permission
is granted. The petition stands rejected as withdrawn. Notice
discharged.

[H.

B. ANTANI, J.]

/shamnath

   

Top