Gujarat High Court High Court

Sushilaben vs State on 23 June, 2008

Gujarat High Court
Sushilaben vs State on 23 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/3559/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3559 of 2008
 

In


 

CRIMINAL
APPEAL No. 780 of 2006
 

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

 

SUSHILABEN
BHAGWANBHAI AHIRKER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Applicant(s) : 1,MRS
RANJAN B PATEL for
Applicant(s) : 1, 
PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 23/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Mr.

B. S. Patel, learned Advocate for the applicant, states that through
over-sight, he could not produce the paper-book in spite of the
voluntary statement to that effect which he had made in the year
2006. On that basis, the application for bail was disposed of after
hearing Mr. Patel.

2. Today
also, Mr. Patel seeks permission to withdraw the application.
Permission is granted. The application stands disposed of as
withdrawn.

[R.

P. DHOLAKIA, J.] [K. S. JHAVERI, J.]

Pravin/*

   

Top