Gujarat High Court
Shripal vs State on 28 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/475720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4757 of 2008
============================================
SHRIPAL
K SHAH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
============================================
Appearance
:
MR PUNIT B
JUNEJA for Applicant(s) : 1 - 3.MR DAIFRAZ
HAVEWALLA for Applicant(s) : 1 - 3.
MR KT DAVE ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/07/2008
ORAL
ORDER
Learned
advocate for the applicants does not press this application and seeks
permission to withdraw this application.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top