Gujarat High Court
Panditrao vs State on 9 September, 2008
Gujarat High Court Case Information System
Print
CR.RA/570/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 570 of 2008
=========================================================
PANDITRAO
NARAYANDAS PATIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
NARENDRA CHAUHAN for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/09/2008
ORAL
ORDER
Present
application is placed on Board on the note filed by the learned
Advocate for the petitioner permitting him to withdraw present
Criminal Revision Application. Considering the note dated 04.09.2008,
present Revision Application is dismissed as withdrawn.
[M.R.Shah,J.]
satish
Top