Gujarat High Court High Court

Rami vs State on 3 July, 2008

Gujarat High Court
Rami vs State on 3 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8644/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8644 of 2008
 

 
 
=========================================================

 

RAMI
PARESHKUMAR KODARLAL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.SAMATA
V PATEL for
Applicant(s) : 1 - 2. 
MR.DIPEN DESAI, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/07/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.Dipen Desai, learned Addl.Public Prosecutor waives service of
rule on behalf of respondent-State of Gujarat.

After
the application is argued at length and as the Court is not inclined
to consider the application positively, Ms.Samata V.Patel, learned
advocate appearing on behalf of the petitioners seek permission to
withdraw the present application. Permission is accordingly granted.
Hence the application is dismissed as withdrawn. Rule is discharged.

(
M.R. SHAH, J. )

syed/

   

Top