Gujarat High Court
Thakor vs State on 16 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/11989/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11989 of 2008
=========================================================
THAKOR
BADAJI MANAJI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Applicant(s) : 1,MRS RANJAN B PATEL for Applicant(s) : 1,
MR MR
MENGDE, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/10/2008
ORAL
ORDER
Heard
learned advocate for the applicant and learned APP for the respondent
State.
2. Learned
advocate for the applicant seeks permission to withdraw this
application. Permission is granted. Application stands disposed of as
withdrawn. Notice is discharged.
(M.D.Shah,J.)
Sreeram.
Top