Gujarat High Court
Parbat vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/1879/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1879 of 2008
=========================================================
PARBAT
VEJA ODEDARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for the
Applicant.
Mr. K.T.Dave, Addl. PUBLIC PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 04/03/2008
ORAL
ORDER
The
learned advocate for the applicant seeks permission to withdraw this
application after hearing the arguments of the learned Additional
Public Prosecutor.
2. Permission
as prayed for is granted. This application is disposed of as
withdrawn. Notice is discharged.
(D.N.Patel,J)
***darji
Top