Gujarat High Court High Court

Thakore vs State on 20 June, 2008

Gujarat High Court
Thakore vs State on 20 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7119/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7119 of 2008
 

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


 

THAKORE
CHELAJI KASHAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==============================================
 
Appearance : 
MR
SP MAJMUDAR for Applicant(s) : 1,                                    
                     MR PP MAJMUDAR for Applicant(s) : 1, 
MR RC
KODEKAR, APP for Respondent(s) :
1, 
============================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 
ORAL
ORDER

The
learned Counsel for the applicant seeks permission to withdraw the
application with liberty to file fresh application after filing of
the charge sheet. Permission is granted. The application is disposed
of as withdrawn. Notice is discharged.

(BHAGWATI
PRASAD, J.)

siji

   

Top