Gujarat High Court
Vishal vs State on 4 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/15521/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15521 of 2007
==========================================
VISHAL
GANESH RAO BHOSHLE & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR ASHISH M
DAGLI for Applicant(s) : 1 - 3.
Mr. K. T Dave,
Addl.PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/08/2008
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application to avail remedy under the Code. Permission is granted.
Application stands disposed of as withdrawn.
(Anant
S. Dave,J.)
mary//
Top