Gujarat High Court
Thro’Kunal vs State on 6 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1037820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10378 of 2008
In
CRIMINAL
APPEAL No. 525 of 2007
=======================================================
PANKAJKUMAR
MOHANLAL CHHOWALA
THRO'KUNAL
PANKAJKUMAR CHHOWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MS
SADHANA SAGAR for Applicant(s) : 1,
MS HB PUNANI APP for
Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 06/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Ms.H.B. Punani, learned APP for respondents waives service of rule.
At
the end of arguments, learned counsel for the applicant, Ms.Sagar
seeks permission to withdraw this application. Permission is granted.
This application stands disposed of as withdrawn. Rule
is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top