Gujarat High Court
Thakore vs State on 20 June, 2008
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of as withdrawn.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