Gujarat High Court
Thakor vs State on 16 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1163820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11638 of 2008
=========================================================
THAKOR
DASHRATJI SAVDHANJI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKORE for
Applicant(s) : 1,
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2008
ORAL
ORDER
Rule.
Shri M.R. Mengdey learned Additional Public Prosecutor waives service
of notice of rule on behalf of respondent-State.
Shri
Y.M.Thakor, learned advocate for the applicant seeks permission to
withdraw the present application with a liberty to file afresh after
submission of the chargesheet. Permission as prayed for is
accordingly granted with above libtery. Application is dismissed as
withdrawn. Rule discharged.
(M.R.Shah,
J.)
sudhir
Top