Gujarat High Court
Navinbhai vs State on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1068420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10684 of 2008
In
CRIMINAL
APPEAL No. 797 of 2004
=======================================================
NAVINBHAI
ZINABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MS
KD PARMAR for Applicant(s) : 1,
MS HB PUNANI
APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 14/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Ms.H.B. Punani waives service of rule on behalf of the
respondent-State.
At
the end of arguments, learned counsel for the applicant seeks
permission to withdraw the present application. Permission is
granted. This application stands disposed of as withdrawn. Rule is
discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top