Gujarat High Court
Sattar vs State on 12 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/1416720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14167 of 2008
In
CRIMINAL
MISC.APPLICATION No. 12634 of
2008
=========================================================
SATTAR
@ TANKI MANGABHAI CHUNARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VAIBHAV A VYAS for
Applicant(s) : 1,MR JAGDISH M CHAUHAN for Applicant(s) : 1,
MR SP
HASURKAR ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/11/2008
ORAL
ORDER
Mr.
Vyas, learned Advocate for the applicant seeks permission to withdraw
this application.
Permission
as prayed for is granted. The application stands disposed of as
withdrawn.
(Z.K.
Saiyed,J.)
Umesh/
Top