Gujarat High Court
Sandipbhai vs State on 12 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/4121/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4121 of 2008
=========================================================
SANDIPBHAI
JAYENDRABHAI PATHAK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MJ PARIKH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/09/2008
ORAL
ORDER
Mr.Jayesh
Barot, learned advocate for Mr.M.J. Parikh, learned advocate
appearing on behalf of the petitioner without going into the merits
seeks permission to withdraw the present petition at this stage.
Permission
as prayed for is granted. The petition stands dismissed as withdrawn
at this stage.
[M.R.
SHAH, J.]
rafik
Top