Gujarat High Court
Senma vs State on 21 August, 2008
Gujarat High Court Case Information System Print CR.MA/759620/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 7596 of 2008 ============================================ SENMA RANCHHODBHAI SHIVABHAI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ============================================ Appearance : MR MJ BUDDHBHATTI for Applicant(s) : 1, MS FALGUNI PATEL ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 2, ============================================ CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 21/08/2008 ORAL ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application with a view to avail the remedy under the Code of
Criminal Procedure.
Permission
is granted. Matter stands disposed of as withdrawn. Notice is
discharged.
[ANANT
S. DAVE, J.]
//smita//
Top