Gujarat High Court
Pravinbhai vs State on 21 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/530620/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5306 of 2007
==========================================
PRAVINBHAI
BHAGWANBHAI JANJRUKIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance :
MR
HARSHIT S TOLIA for Applicant(s) : 1,
MR RC
KODEKAR, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail the remedy available under the Code
of Criminal Procedure.
2. Permission
granted. The application stands disposed of as withdrawn.
3. It
goes without saying that the matter is not dealt with on merits.
(
Anant S. Dave, J. )
hki
Top