Gujarat High Court High Court

========================================== vs Mr Lr Pujari App For on 30 June, 2008

Gujarat High Court
========================================== vs Mr Lr Pujari App For on 30 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3829/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3829 of 2008
 

In


 

CRIMINAL
APPEAL No. 1214 of 2008
 

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

NERUMIYA
PAWAR
 

Versus
 

STATE
OF GUJARAT 

 

========================================== 
Appearance
: 
MR VIRENDRA
BAHETI for Applicant 
MR LR PUJARI APP for
Respondent 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

RULE.

Mr.L. R. Pujari, learned APP waives service of rule on behalf of the
respondent ? State.

At
the outset, Mr.Vierndra Baheti, learned advocate does not press the
present application at this stage and seeks permission to withdraw
the present application. Accordingly, this application is dismissed
as withdrawn. Rule is discharged, accordingly.

[J.

R. VORA,J.] [M. R. SHAH,J.]

vijay

   

Top