Gujarat High Court
Vajabhai vs State on 26 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/9724/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9724 of 2008
=========================================================
VAJABHAI
RAMANBHAI MER & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DAKSHESH MEHTA for
Applicant(s) : 1 - 2.
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/09/2008
ORAL
ORDER
Rule.
Mr.RC Kodekar, learned Additional
Public Prosecutor waives the service of notice of rule on
behalf of the respondent ? State.
Learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw present petition filed under sec.439 of the Code of Criminal
Procedure.
Permission
as prayed for is granted. The present petition is dismissed as
withdrawn. Rule is discharged.
[M.R.
SHAH, J.]
rafik
Top