Gujarat High Court
Narendrasinh vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/10437/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10437 of 2008
=========================================================
NARENDRASINH
HARISINH RAJ THRO' HARISINH KABHAIBAVA RAJ - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AB ACHARYA for
Applicant(s) : 1,
MR
LB DABHI, ADDL PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/05/2009
ORAL
ORDER
Mr.A.B.Acharya,
learned counsel for the applicant, states that as there are some
documents missing in the application, he may be permitted to withdraw
the same and file a fresh application with complete records.
Permission to do so is granted. The application is disposed of as
withdrawn. Notice is discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top