Gujarat High Court
====================================== vs Mr Maulik Nanavati on 16 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/1321520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13215 of 2008
In
CRIMINAL
APPEAL No. 840 of 2003
======================================
DIPAK
RAMANLAL MAKWANA
Versus
STATE
OF GUJARAT & ANOTHER
======================================
Appearance
:
Ms K.D.Parmar for Ms SHUBHA B
TRIPATHI for the Applicant
Mr Maulik Nanavati, Additional
Public Prosecutor for the
Respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Ms
Parmar, learned counsel for the applicant, sought permission to
withdraw the application. Permission granted. Application stands
disposed of as withdrawn.
(Bhagwati
Prasad, J.)
(Bankim
N Mehta, J.)
*mohd
Top