Gujarat High Court High Court

Vasantiben vs State on 22 May, 2008

Gujarat High Court
Vasantiben vs State on 22 May, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6620 of 2008
 

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

 

VASANTIBEN
RAJUBHAI THAKKER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PUNAM G GADHVI for
Applicant(s) : 1, 
MR RC KODEKAR, ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 22/05/2008 

 

 
 
ORAL
ORDER

Heard
Mr S.V Raju, learned advocate appearing for Mr. Punam Gadhvi for the
applicant and Mr. R.C Kodekar, learned APP appearing for the
respondent-State. After arguing for sometime, Mr Raju seeks
permission to withdraw this application with a liberty to file fresh
application after the investigation is over and the charge-sheet is
filed. Permission as prayed for is granted. Application stands
disposed of as withdrawn.

(R.H.SHUKLA,
J.)

Divya//

   

Top