Gujarat High Court
Ramsingar vs State on 24 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/1509620/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15096 of 2007
============================================
RAMSINGAR
RAMKRIPAL UPADHYAY - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR GAJENDRA
P BAGHEL for Applicant(s) : 1,
MR KT DAVE
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/07/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail the remedy under the Code.
Permission
granted as prayed for. Matter stands disposed of.
[ANANT
S. DAVE, J.]
//smita//
Top