Gujarat High Court
Vikramsinh vs State on 3 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/7529/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7529 of 2008
=========================================================
VIKRAMSINH
JATUBHA PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRS
SHILPA R SHAH for
Applicant(s) : 1,
MR
PD BHATE Ld. APP for
Respondent(s) : 1,
MR
JAL SOLI UNWALA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/07/2008
ORAL
ORDER
After
arguing the matter at length, learned advocate Ms Shah seeks
permission to withdraw this application to file a fresh application
after the charge-sheet is filed. Permission granted. This application
stands dismissed as withdrawn.
(Z.K.
SAIYED, J.)
mandora/
Top