Gujarat High Court
Prafulbhai vs State on 23 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/4731/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4731 of 2007
=========================================================
PRAFULBHAI
ISHAWARBHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Applicant(s) : 1,
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/09/2008
ORAL
ORDER
Mr.Tolia,
learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present petition with a liberty to file
appropriate application for discharge.
Permission
as prayed for is granted. In case of filing appropriate application
for discharge by the petitioner, the same shall be considered in
accordance with law and merits. This Court has not expressed any
opinion on merits with regard to the same. With these the present
petition is dismissed as withdrawn with above liberty.
[M.R.
SHAH, J.]
rafik
Top