Gujarat High Court
Shakur vs State on 29 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/12434/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12434 of 2008
=========================================================
SHAKUR
HARUN MEMAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
KIRTIDEV R DAVE for
Applicant(s) : 1,
MR M.R.MENGDEY, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/09/2008
ORAL
ORDER
Rule.
Mr.M.R.Mengdey, learned APP waives service of notice of Rule on
behalf of respondent-State of Gujarat.
Learned
advocate appearing for the applicant seeks permission to withdraw
the present application with a liberty to file a fresh after
submission of the chargesheet. Permission is accordingly granted.
The application is dismissed as withdrawn with above liberty. Rule
is discharged.
(
M.R. SHAH, J. )
syed/
Top