Gujarat High Court
Udubha vs State on 30 June, 2009
Gujarat High Court Case Information System
Print
CR.MA/737820/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7378 of 2009
In
CRIMINAL
APPEAL No. 785 of 2001
==========================================
UDUBHA
@ UDESING FATEHSING ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==========================================Appearance
:
MR KANUBHAI I
PATEL for Applicant(s) : 1,
MR
MG NANAVATI, ADDL PUBLIC
PROSECUTOR for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/06/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
learned counsel for the applicant seeks permission to withdraw the
application. Permission is granted. The application is dismissed as
withdrawn.
(BHAGWATI
PRASAD, J.)
(J.C.
UPADHYAYA, J.)
omkar
Top