Gujarat High Court High Court

Seemakhan vs State on 14 November, 2008

Gujarat High Court
Seemakhan vs State on 14 November, 2008
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11784/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11784 of 2008
 

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


 

SEEMAKHAN
SALIMKHAN PATHAN - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance : 
MR
ARVIND K THAKUR for the Applicant. 
MR
HL JANI, APP for the
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 14/11/2008 

 

 
ORAL
ORDER

After
canvassing the arguments at length and after hearing the arguments
canvassed by learned Additional Public Prosecutor on behalf of the
State, learned counsel for the applicant seeks permission to withdraw
the present application.

2. Permission
as prayed for is granted. This Criminal Misc.Application is disposed
of as withdrawn.

(D.N.PATEL,J)

*dipti

   

Top