Gujarat High Court High Court

Vipulbhai vs State on 15 October, 2008

Gujarat High Court
Vipulbhai vs State on 15 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12866/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12866 of 2008
 

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

 

VIPULBHAI
HARJIBHAI MORDIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN B RAVAL for
Applicant(s) : 1, 
MR
MR MENGDE, APP for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

Learned
advocate for the applicant seeks permission to withdraw this
application. Permission is granted. Application stands disposed of as
withdrawn.

(M.D.Shah,
J)

Sreeram.

   

Top